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 14] [Entire Act]

State of Odisha - Subsection

Section 14(14) in The Orissa Shops and Commercial Establishments Act, 1956

(14)No employee shall be entitled to terminate his employment unless he has given to the employer a notice of not less than thirty days.