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 2C(5)] [Section 2C] [Entire Act] State of Rajasthan - Subsection Section 2C(5)(b) in The Rajasthan Industrial Disputes Rules, 1958 (b)If such union is not an applicant the Registrar may proceed with the inquiry ex parte: