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 6S] [Entire Act]

State of Uttar Pradesh - Subsection

Section 6S(4) in U.P. Industrial Disputes Act, 1947

(4)Every notice of a strike or lock-out under this section shall specify a date within three days of which if no strike or lock-out takes place in pursuance of the notice, the notice shall cease to have effectg and fresh notice shall have to be given for a strike or lock-out.