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 3] [Entire Act]

State of Gujarat - Subsection

Section 3(a) in The Bombay Trade Disputes Conciliation Act, 1934

(a)"Commissioner of Labour" means the officer appointed for the time being to be the Commissioner of Labour;