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 18] [Entire Act]

State of Telangana - Subsection

Section 18(2) in Telangana Industrial Workers (Representation, Participation in Management and Relief) Act, 1998

(2)No application made by any union, shall be entertained by the election authority during the period of two years from the date of grant of certificate of recognition; or from the date of order of the appellate authority, as the case may be.