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]

Union of India - Section

Section 58 in Industrial Disputes (Central) Rules, 1957

58. Memorandum of settlement.

(1)A settlement arrived at in the course of conciliation proceedings or otherwise, shall be in Form H.
(2)The settlement shall be signed by-
(a)in the case of an employer, by the employer himself, or by his authorised agent, or when the employer is an incorporated company or other body corporate, by the agent, manager or other principal officer of the corporation;
(b)[ in the case of the workmen, by any officer of a trade union of the workmen or by five representatives of the workmen duly authorised in this behalf at a meeting of the workmen held for the purpose;] [ Substituted by G.S.R. 284, dated 31.7.1959.]
(c)[ in the case of the workman is an industrial dispute under section 2-A of the Act, by the workman concerned.] [ Inserted by G.S.R. 908, dated 2.6.1967.]
Explanation .-In this rule "officer "means any of the following officers, namely:-
(a)the President;
(b)the Vice-President;
(c)the Secretary (including the General Secretary);
(d)a Joint-Secretary;
(e)any other officer of the trade union authorised in this behalf by the President and Secretary of the Union.
(3)Where a settlement is arrived at in the course of conciliation proceeding the Conciliation Officer shall send a report thereof to the Central Government together with a copy of the memorandum of settlement signed by the parties to the dispute.
(4)Where a settlement is arrived at between an employer and his workmen otherwise than in the course of conciliation proceeding before a Board or a Conciliation Officer, the parties to the settlement shall jointly send a copy thereof to the Central Government, the Chief Labour Commissioner (Central) New Delhi, and the Regional Labour Commissioner (Central) and to the Assistant Labour Commissioner (Central) concerned.