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] [Entire Act]

Union of India - Section

Section 76A in Industrial Disputes (Central) Rules, 1957

76A. [ Notice of, and application for permission for, retrenchment. [Inserted by G.S.R. 111(E), dated 5.3.1976. ]

(1)Notice ][or, as the case may be, the application under] [ Substituted by S.O. 2485, dated 20.5.1985.][sub-section (1) of section 25-N for retrenchment shall be served in Form PA and served on the Central Government or such authority as may be specified by that Government under the said clause either personally or by registered post acknowledgment due and where the notice is served by registered post, the date on which the same is delivered to the Central Government or the authority shall be deemed to be the date of service of the notice for the purposes of ] [Inserted by G.S.R. 111(E), dated 5.3.1976. ] [sub-section (4)] [<SPAN class=amd1><A TITLE =][of the said section.] [Inserted by G.S.R. 111(E), dated 5.3.1976. ][[(2)] [Substituted by G.S.R. 289, dated 2.3.1982 (w.e.f. 13.3.1982). ][The notice or, as the case may be, the application, shall be made in triplicate and copies of such notice or, as the case may be, the application shall be served by the employer on the workmen concerned and a proof to that effect shall also be submitted by the employer alongwith the notice or, as the case may be, the application.] [Substituted by G.S.R. 289, dated 2.3.1982 (w.e.f. 13.3.1982). ]
(3)[ The employer concerned shall furnish to the Central Government or the authority to whom the notice for retrenchment has been given or the application for permission for retrenchment has been made, under sub-section (1) of section 25-N, such further information as the Central Government or, as the case may be, the authority considers necessary for arriving at a decision on the notice or, as the case may be, the application, as and when called for by such authority so as to enable the Central Government or the authority to communicate its permission or refusal to grant permission within the period specified in sub-section (4) of section 25-N.] [ Sub-R. (3) as so renumbered is substituted by S.O. 2485, dated 20.5.1985.]