Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 3(3)] [Section 3] [Entire Act] Union of India - Subsection Section 3(3)(ii) in Industrial Disputes (Banking Companies) Decision Act, 1955 (ii)the arrears for the period from the 1st January, 1956 , to such commencement shall be paid within thirty days thereof;