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 6S] [Entire Act]

State of Uttar Pradesh - Subsection

Section 6S(5) in U.P. Industrial Disputes Act, 1947

(5)The notice of strike, referred to in sub-section (1), shall be given by such number of persons to such person or persons, and in such maimer as may be prescribed.