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 0] [Section 94] [Entire Act]

Union of India - Subsection

Section 94(2) in THE INDUSTRIAL RELATIONS CODE, 2020

(2)An employer who is a party to a dispute shall be entitled to be represented in any proceeding under this Code by-
(a)an officer of an association of employer of which he is a member;
(b)an officer of a federation of associations of employers to which the association referred to in clause (a) is affiliated;
(c)where the employer is not a member of any association of employers, an officer of any association of employers connected with, or by any other employer engaged in, the industry in which the employer is engaged and authorised in such manner as may be prescribed.