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 23] [Entire Act]

Union of India - Subsection

Section 23(4) in The National Service Act, 1972

(4)
(a)A former employer, who has refused to reinstate his former employee on any of the grounds specified in sub- section (3) and who has omitted or failed, without any reasonable excuse, to make an application to the National Service (Hardship) Committee within the time specified in sub- section (3), shall be punished, without any prejudice to the provisions of clause (b) of this sub- section, with imprisonment for a term which may extend to one month, or with fine which may extend to five thousand rupees, or with both.
(b)If any former employer fails to obey any order made by the National Service (Hardship) Committee under sub- section (3), he shall be punished with imprisonment for a term which may extend to one month, or with fine which may extend to five thousand rupees, or with both, and the court by which such former employer is convicted under this sub- section shall order him to pay to the person whom he has failed to re- employ, a sum not exceeding an amount equal to six months' remuneration at the rate at which his last remuneration was payable to him by the former employer and any amount so required to be paid shall be recoverable as if it were a fine imposed by such court.