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 2] [Entire Act]

Union of India - Section

Section 2 in Industrial Disputes (Banking Companies) Decision Act, 1955

2. Definitions. –

In this Act, unless the context otherwise requires. –
(a)" appellate decision" means the decision of the Labor Appellate Tribunal, dated the 28th day of April, 1954, in the matter of the appeals filed before it against the award of the All-India Industrial Tribunal (Bank Disputes), Bombay ;
(b)"Award" means the award of the All-India Industrial Tribunal (Bank Disputes), Bombay , constituted by the Notification of the government of India in the Ministry of Labor, No. SRO 35, dated the 5th day of January, 1952;
(c)"Bank Award Commission" means the person appointed by the Resolution of the Government of India in the Ministry of Labor, No. L.R. 100 (9)/55, dated the 25th day of February, 1955, to enquire into and report upon the terms of reference specified in the Resolution of the government of India in the Ministry of Labor, No. L.R. 100 (56)/54, dated 17th day of September, 1954;
(d)"Modification order" means the order of the Government of India in the Ministry of Labor, No. SRO 2732, dated the 24th day of August, 1955, modifying the appellate decision under See. 15 of the Industrial Disputes (Appellate Tribunal) Act, 1950 (48 of 1950).