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 Maharashtra - Section

Section 116A in The Maharashtra Industrial Relations Act, 1946

116A. Modification of award.

(1)Any party who under the provisions of section 116 is entitled to give notice of the termination of an award may instead of giving such notice, apply after the expiry of the period specified in sub-section (2), to the Industrial Court, the Labour Court or the Wage Board making the award, for its modification.
(2)Such application in the case of an award—
(a)which does not specify a date on which it shall cease to have effect shall not be made until the expiry of the period of two months from date on which notice can be given to terminate the award under section 116;
(b)which provides that it shall remain in force for a period exceeding one year, shall not be made until the expiry of one year from the date of its commencement.
(3)On such application being made, the Industrial Court, the or the Wage Board, as the case may be, may, after hearing the parties and taking such evidence as it thinks fit, modify the award whether prospectively or retrospectively, so however that the modification with retrospective effect, if any, does not operate earlier than the date of application under sub-section (1).
(4)Where an application for the modification of an award under sub-section (1) is made, such application shall not in any way affect the binding effect of such award in regard to the matters determined therein until it is modified.
(5)Nothing in this section shall affect the right of any party to terminate such award inaccordance with the provision of section 116.