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 58(2)] [Section 58] [Entire Act] Union of India - Subsection Section 58(2)(c) in The Industrial Disputes (Central) Rules,1957 (c)[ in the case of the workman is an industrial dispute under section 2-A of the Act, by the workman concerned.] [ Inserted by G.S.R. 908, dated 2.6.1967.]