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 58(2)] [Section 58] [Entire Act]

State of Haryana - Subsection

Section 58(2)(b) in Industrial Disputes (Punjab) Rules, 1958

(b)in the case of workmen :-
(i)The President and Secretary of a Trade Union of workmen; or
(ii)The President, Vice-President, Secretary or General Secretary of the Trade Union of workmen and workmen preferably one of the aggrieved workmen; or
(iii)Five representatives of the workmen duly authorised in this behalf at a meeting of the workmen held for the purpose.