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 82] [Entire Act]

State of Odisha - Subsection

Section 82(1) in The Orissa Industrial Disputes Rules, 1959

(1)In an industrial establishment to which Chapter V-B of the Act does not apply if any employer desires to retrench any workman employed in his industrial establishment who has been in continuous service for not less than one year under him (hereinafter referred to as 'workman' in this rule and in Rules 83 and 84) he shall give notice of such retrenchment as in Form 'S' to the State Government, the Labour Commissioner, Local Conciliation Officer, Local Employment Exchange and Director of Employment, Orissa and such notice shall be served on that Government, the Labour Commissioner, Local Conciliation Officer, Local Employment Exchange and Director of Employment, Orissa by registered post in the following manner :]
(a)where notice is given to the workman notice of retrenchment shall be sent within three days from the date on which notice is given to the workman;
(b)where no notice is given to the workman and he is paid one month's wages in lieu thereof notice of retrenchment shall be sent within three days from the date on which such wages are paid;
(c)where retrenchment is carried out under an agreement which specifies a date for the termination of service notice of retrenchment shall be sent so as to reach the State Government, Labour Commissioner, Local Conciliation Officer, Local Employment Exchange and Director of Employment, Orissa at least one month before such date ;
Provided that if the date of termination of service agreed upon is within thirty days of the agreement the notice of retrenchment shall be sent to the State Government, the Labour Commissioner, Local Conciliation Officer, Local Employment Exchange and Director of Employment, Orissa within three days of the agreement.