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 11] [Entire Act]

State of West Bengal - Subsection

Section 11(4) in The Bengal Industrial Employment (Standing Orders) Rules, 1946

(4)Unless otherwise contracted a notice of twenty-one days shall be given before any shift working is discontinued.