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] [Section 3] [Entire Act]

State of Maharashtra - Subsection

Section 3(11) in The Maharashtra Industrial Relations Act, 1946

(11)“Conciliator” means any Conciliator appointed under this Act and includes the Chief Conciliator and Additional Chief Conciliator or a Special Conciliator;