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 1] [Entire Act]

State of Madhya Pradesh - Section

Section 64 in The M.P. Industrial Relations Act, 1960

64. [ Power of Labour Court and Industrial Court in respect of criminal cases. [Substituted by M.P. Act No. 43 of 1981 (w.e.f. 26-1-1982).]

(1)In respect of offences punishable under this Act [x x x] a Labour Court shall have all the powers under the Code of CriminalProcedure, 1973 (No. 2 of 1974) of a Judicial Magistrate of the First Class and in the trial of every such offence shall follow the procedure laid down in Chapter XXI of the said Code for summary trial and the rest of such provisions of the Code shall, so far as may be, apply to the trial.
(2)In respect of offences punishable under this Act [x x x] [The words and letters 'or any of the Acts specified in Schedule II-A' omitted by Section 4(iii)(b) of M.P. Act No. 26 of 2003.] the Industrial Court shall have all the powers of the High Court under the Code of Criminal Procedure, 1973 (No. 2 of 1974).]