Section 86L(2) in The Maharashtra Industrial Relations Act, 1946
(2)In relation to the State Wage Board the provisions of sections 33, 46, 47, 86B to 86K (both inclusive), 87, 90, 97, 98, 115, 119, 119A and 123 shall be read as if the reference therein to a Wage Board were reference to the State Wage Board.