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 2] [Entire Act]

Bombay Presidency - Section

Section 64 in Bombay Industrial Relations Act, 1946

64. Conciliation proceedings not to be commenced or continued in certain cases. - No conciliation proceeding in respect of an industrial dispute shall

(a)be commenced if-
(i)the representative of employees directly affected by the dispute is a registered union which is a party to a submission relating to such dispute or a dispute relating to an industrial matter similar to that regarding which the dispute has arisen;
(ii)it has been referred to arbitration under the provisions of section 72 [or 73] [or referred for decision under section 86C];
(iii)by reason of a direction issued under sub-section (2) of section 114 [or by reason of any of the other provisions of this Act] the employers and employees concerned are in respect of the dispute bound by a registered agreement, settlement, submission or award;
(b)be continued after the date on which-
(i)a submission relating to such dispute is entered into by the employer and employees concerned under section 58 or 66;
(ii)the dispute is a referred to arbitration under section 72, [73 or 73A] [or referred for decision under section 86C or 86CC] or;
(iii)the direction referred to in sub-clause (iii) of clause (a) is issued.