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 22] [Entire Act]

State of Uttar Pradesh - Subsection

Section 22(2) in U.P. Industrial Housing Act, 1955

(2)On receipt of an appeal under sub-section (1) the State Government may, after calling for a report from the [Labour Commissioner] [Substituted by U. P. Act No. 1 of 1966, Section 96 (4) (i).] and after making such further enquiries, if any, may be necessary, pass such orders as it thinks fit and the order of the State Government shall be final.