Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 103] [Entire Act]

State of Maharashtra - Section

Section 13 in The Maharashtra Recognition of Trade Unions and Prevention of Unfair Labour Practices Act, 1971

13. Cancellation of recognition and suspension of rights.

(1)The Industrial Court shall cancel the recognition of a union if after giving notice to such union to show cause why its recognition should not be cancelled, and after holding an inquiry, it is satisfied,-
(i)that it was recognised under mistake, misrepresentation or fraud; or
(ii)that the membership of the union has, for a continuous period of six calendar months, fallen below the minimum required under section II for its recognition:
Provided that, where a strike (not being an illegal strike under the Central Act) has extended to a period exceeding fourteen days in any calendar month, such month shall be excluded in computing the said period of six months:Provided further that, the recognition of a union shall not be cancelled under the provisions of this sub-clause, unless its membership for the calendar month in which show cause notice under this section was issued was less than such minimum; or
(iii)that the recognised union has, after its recognition, failed to observe any of the conditions specified in section 19; or
(iv)that the recognised union is not being conducted bona fide in the interest of employees, but in the interests of employer to the prejudice of the interest of employees; or
(v)that it has instigated, aided or assisted the commencement or continuation of a strike which is deemed to be illegal under this Act; or
(vi)that its registration under the Trade Unions Act, 1926, (XVI of 1926) is cancelled; or
(vii)that another union has been recognised in place of a union recognised under this Chapter.
(2)The Industrial Court may cancel the recognition of a union if after giving notice to such union to show cause why its recognition should not be cancelled, and after holding an inquiry, it is satisfied, that it has committed any practice which is, or has been declared as, an unfair labour practice under this Act:Provided that, if having regard to the circumstances in which such practice has been committed, the Industrial Court is of opinion, that instead of cancellation of the recognition of the union, it may, suspend all or any of its rights under sub-section (1) of section 20 or under section 23, the Industrial Court may pass an order accordingly, and specify the period for which such suspension may remain in force.