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 8B(1)] [Section 8B] [Entire Act] Union of India - Subsection Section 8B(1)(c) in The Employees’ Provident Funds And Miscellaneous Provisions Act, 1952 (c)appointing a receiver for the management of the movable or immovable properties of the establishment or, as the case may be, the employer: