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 4] [Entire Act]

Union of India - Subsection

Section 4(6) in THE INDUSTRIAL RELATIONS CODE, 2020

(6)The Grievance Redressal Committee may complete its proceedings within thirty days of receipt of the application under sub-section (5).