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 86K] [Entire Act]

Bombay Presidency - Subsection

Section 86K(2) in Bombay Industrial Relations Act, 1946

(2)The appellate order or decision of the Industrial court under section 86G shall have the same force as the original order or decision of the wage Board which it replaces except that there shall be no further appeal against it.