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 14] [Entire Act]

State of Punjab - Subsection

Section 14(3) in The Punjab Shops and Commercial Establishments Act, 1958

(3)
(a)For the purpose of computing the period during which an employee has been in employment within the meaning of sub-section (1)(a), the period during which he was on leave [under this section and the off days in a week referred to in section 11] [Substituted for the words 'under this section' by Punjab Act No. 1 of 1964, section 11.], shall be included.
(b)The unavailed leave of an employee shall not be taken into consideration in computing the period of any notice required to be given before discharge, removal or dismissal.