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 10B(1)] [Section 10B] [Entire Act]

State of Haryana - Subsection

Section 10B(1)(b) in Industrial Disputes (Punjab) Rules, 1958

(b)reduce the time limit for filing of rejoinder to one week in emergent cases; or