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 24] [Entire Act]

Bombay Presidency - Section

Section 106 in Bombay Industrial Relations Act, 1946

106. Penalty for illegal change. - (1) Any employer who makes an illegal change shall, on conviction, be punishable with fine which may extend to Rs. 5,000.

(2)Any employer who contravenes the provisions of section 47 shall on conviction, be punishable with imprisonment which may extend to three months, or for every day on which the contravention continues with fine which may extend to Rs. 5,000, or with both.
(3)The Court convicting any person under sub-section (1) or (2i may direct such person to pay such compensation as it may determine to any employee directly and adversely affected by the change in issue.