Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 20(2)] [Section 20] [Entire Act] State of Gujarat - Subsection Section 20(2)(h) in The Bombay Trade Disputes Conciliation Act, 1934 (h)prescribing the form in which and the particulars which shall be mentioned in the memorandum of a settlement under section 13;