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 4(6)] [Section 4] [Entire Act] State of Gujarat - Subsection Section 4(6)(a) in The Bombay Labour Welfare Fund Act, 1953 (a)such existing Board shall stand dissolved, and the members thereof shall vacate office;