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 1] [Section 36] [Entire Act]

State of Maharashtra - Subsection

Section 36(3) in The Maharashtra Industrial Relations Act, 1946

(3)The Industrial Court in appeal may confirm, modify, add to or rescind all or any of such standing orders.