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 Madhya Pradesh - Section

Section 57 in The M.P. Industrial Relations Act, 1960

57. Chairman to decide in case of disagreement.

- Where members of a Board are unable to agree as to their award the matter shall be decided by the Chairman acting as Umpire.