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] [Entire Act]

State of Gujarat - Section

Section 6 in The Gujarat Industrial Relations Act, 1946

6. Conciliators.

(1)The [State] [This word was substituted for the word 'Provincial' by the Adaptation of Laws order, 1950] Government shall, appoint a person to be the Chief Conciliator. His jurisdiction shall extend throughout the [State of Gujarat] [These words were substituted for the words 'Bombay area of the State of Gujarat' by Gujarat 20 of 1961, section 4.],
(2)The [State] [This word was substituted for the word 'Provincial' by the Aadaptation of Laws order, 1950.] Government may, by notification in the Official Gazette, appoint any person to be a Conciliator for any industry in a local area specified in the notification.
(3)The [State] [This word was substituted for the word 'Provincial' by the Aadaptation of Laws order, 1950] Government may, by notification in the Official Gazette, appoint any person to be a Special Conciliator for such local area or for such industrial dispute or class of disputes as may be specified in the notification.