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 1] [Entire Act]

State of Gujarat - Section

Section 114 in The Gujarat Industrial Relations Act, 1946

114. Agreement, etc. on whom binding.

(1)A registered agreement, or a settlement, submission or award shall be binding upon all persons who are parties thereto:Provided that-
(a)in the case of an employer, who is a party to such agreement, settlement, submission or award, his successors in interest, heirs or assigns in respect of the undertaking as regards which the agreement, settlement, submission or award is made, and
(b)in the case of a registered union which is a party to such agreement, settlement, submission or award [all employees in the industry in the local area whose representative, the said union is] [This portion was substituted for the original by Bombay 49 of 1955, section 3.],
shall be bound by such agreement, settlement, submission or award.
(2)In case in which a Representative Union is a party to a registered agreement or settlement, submission or award, the [State] [This word was substituted for the word 'Provincial' by the Aadaptation of Laws order, 1950.] Government may, after giving the parties affected an opportunity of being heard, by notification in the Official Gazette, direct that such agreement, settlement, submission or award shall be binding upon such other employers and employees in such industry or occupation in that local area [and with effect from such date,] [These words were inserted by Gujarat 8 of 1962, section 21.] as may be specified in the notification:Provided that before giving a direction under this section the [State] [This word was substituted for the word 'Provincial' by the Aadaptation of Laws order, 1950.] Government may, in such cases as it deems fit, make a reference to the Industrial Court for its opinion.
(3)A registered agreement entered into by the representatives of the majority of the employees affected or deemed to be affected under section 43 by a change shall bind all the employees so affected or deemed to be affected.