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 1] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 1(3) in The Jammu and Kashmir Employees Provident Funds and Miscellaneous Provisions Act, 1961

(3)Subject to the provisions contained in section 18, it applies-
(a)to every establishment which is a factory engaged in any industry specified in Schedule I and in which [five or more persons] [Substituted by Act XI of 1980, Section 2.] are [employed at any time; and] [Substituted by Act XVII of 1984, Section 2.]
(b)to any other establishment or business which the Government may by notification in the Government Gazette, declare to be an establishment for the purposes of this Act.