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 Madhya Pradesh - Section

Section 68 in The M.P. Industrial Relations Act, 1960

68. Duties of Industrial Court.

- The Industrial Court shall decide appeals and disputes and other matters referred to it under this Act or the rules made thereunder.