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 39] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(l) in The Industrial Disputes Act, 1947

(l)"lock-out" means the [temporary closing of a place of employment] [ Substituted by Act 46 of 1982, Section 2, for certain words (w.e.f. 21.8.1984).], or the suspension of work, or the refusal by an employer to continue to employ any number of persons employed by him;