Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 101(2)] [Section 101] [Entire Act] Bombay Presidency - Subsection Section 101(2)(ii) in Bombay Industrial Relations Act, 1946 (ii)the employee not having refused arbitration, has failed to offer to resume work within one month of a declaration by the [State] Government that the strike has ended.