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 2C] [Entire Act]

State of Rajasthan - Subsection

Section 2C(2) in The Rajasthan Industrial Disputes Rules, 1958

(2)The Registrar shall fix a date for holding an inquiry to ascertain such membership and shall give fifteen day's notice thereof to the union or unions concerned.