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]

Union of India - Section

Section 13 in The Hind Cycles And Sen-Raleigh Limited (Nationalisation) Act, 1980

13. Continuance of employees. - (1) Every person who has been, immediately before the appointed day, employed in any undertaking of either of the two companies shall become,-

(a)on and from the appointed day, an employee of the Central Government,.and(b)Where the undertakings of the two companies are directed, under section 6, to vest, in Government Companies, an employee of the concerned Government company on and from the date of such vesting or transfer;and shall hold office or service under the Central Government or the concerned Government company, as the case may be, with the same rights and privileges as to pension, gratuity and other matters, as would have been admissible to him if there had been no such vesting and shall continue to do so unless and until his employment under the Central Government or the concerned Government company, as the case may be, is duly terminated or until his remuneration and other conditions of service are duly altered by the Central Government or the Concerned Government company, as the case may be.
(2)Notwithstanding anything contained in the Industrial Disputes Act, 1947 (14 of 1947), or in any other law for the time being in force, the transfer of the services of any officer or other person employed in any undertaking of either of the two companies, to the Central Government or a Government company, shall not entitle such officer or other employee to any compensation under this Act or any other law for the time being in force and no such claim shall be entertained by any court, tribunal or other authority.