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 19] [Entire Act]

State of Assam - Subsection

Section 19(1) in The Assam Gratuity Act, 1992

(1)No Court shall take cognizance of offence punishable under the Act and Scheme save on a compliant made by or under the authority of the Controlling Authority.