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 49] [Entire Act]

State of Maharashtra - Section

Section 20 in The Maharashtra Recognition of Trade Unions and Prevention of Unfair Labour Practices Act, 1971

20. Right of recognised union.

(1)Such officers, members of the office staff and members of a recognised union as may be authorised by or under rules made in this behalf by the State Government shall, in such manner and subject to such conditions as may be prescribed, have a right, -
(a)to collect sums payable by members to the union on the premises, where wages are paid to them;
(b)to put up or cause to be put up a notice-board on the premises of the undertaking in which its members are employed and affix or cause to be affixed notice thereon;
(c)for the purpose of the prevention or settlement of an industrial dispute,-
(i)to hold discussions on the premises of the undertaking with the employees concerned, who are the members of the union but so as not to interfere with the due working of the undertaking;
(ii)to meet and discuss, with an employer or any person appointed by him in that behalf the grievances of employees employed in his undertaking;
(iii)to inspect, if necessary, in an undertaking any place where any employee of the undertaking is employed;
(d)to appear on behalf of any employee or employees in any domestic or departmental inquiry held by the employer.
(2)Where there is a recognised union for any undertaking,-
(a)that union alone shall have the right to appoint its nominees to represent workmen on the Works Committee constituted under section 3 of the Central Act;
(b)no employee shall be allowed to appear or act or be allowed to be represented in any proceedings under the Central Act (not being a proceeding in which the legality or propriety of an order of dismissal, discharge, removal, retrenchment, termination of service, or suspension of an employee is under consideration), except through the recognised union; and the decision arrived at, or order made, in such proceeding shall be binding on all the employees in such undertaking;
and accordingly, the provisions of the Central Act, that is to say, the Industrial Disputes Act, 1947, (XIV of 1947) shall stand amended in the manner and to the extent specified in Schedule I.