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 14(6)] [Section 14] [Entire Act] Union of India - Subsection Section 14(6)(b) in The Industrial Employment (Standing Orders) Central Rules, 1946 (b)The employer shall, for the purposes. of clause (a), specify the appellate authority.