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 437] [Entire Act]

Union of India - Section

Section 16 in The Industrial Disputes Act, 1947

16. Form of report or award.

(1)The report of a Board or Court shall be in writing and shall be signed by all the members of the Board or Court, as the case may be:Provided that nothing in this section shall be deemed to prevent any member of the Board or Court from recording any minute of dissent from a report or from any recommendation made therein.
(2)The award of a Labour Court or Tribunal or National Tribunal shall be in writing and shall be signed by its presiding officer.