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 8(3)] [Section 8] [Entire Act]

State of Madhya Pradesh - Subsection

Section 8(3)(b) in The M.P. Industrial Relations Act, 1960

(b)he has held any office in the Labour Department not below the rank of a Labour Officer for a period of not less than five years and is a law graduate; or