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 2(1)] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(1)(a) in The Essential Services Maintenance Act, 1981

(a)essential service means
(i)any postal, telegraph or telephone service, including any service connected therewith;
(ii)any railway service or any transport service for the carriage of passengers or goods by air or any other transport service for the carriage of passengers or goods by land or water with respect to which Parliament has power to make laws;
(iii)any service connected with the operation or maintenance of aerodromes, or with the operation, repair or maintenance of aircraft, or any service in the International Airports Authority of India constituted under section 3 of the International Airports Authority Act, 1971 (43 of 1971);
(iv)any service in, or in connection with the working of, any major port, including any service connected with the loading, unloading, movement or storage of goods in any such port;
(v)any service connected with the clearance of goods or passengers through the customs or with the prevention of smuggling;
(vi)any service in any establishment of, or connected with, the armed forces of the Union or in any other establishments or installations connected with defence;
(vii)any service in any establishment or undertaking dealing with the production of goods required for any purpose connected with defence;
(viii)any service in any section of any industrial undertaking pertaining to a scheduled industry on the working of which the safety of such undertaking or the employees employed therein depends.