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 49] [Entire Act]

State of Haryana - Subsection

Section 49(4) in Industrial Disputes (Punjab) Rules, 1958

(4)The voting shall be conducted by the employer and if any of the candidates belongs to a union, by such of them as the union may nominate shall be associated with the election.