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 6M] [Entire Act]

State of Uttar Pradesh - Subsection

Section 6M(iii) in U.P. Industrial Disputes Act, 1947

(iii)if such laying-off is due to a strike or slowing down of production on the part of workmen in another part of the establishment.]