Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 5(4)] [Section 5] [Entire Act] State of Maharashtra - Subsection Section 5(4)(a) in The Maharashtra Essential Services Maintenance Act, 2005 (a)no employer in relation to an establishment to which the order applies shall declare or commence any lock-out;