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 2] [Entire Act]

Union of India - Section

Section 65 in THE INDUSTRIAL RELATIONS CODE, 2020

65. Application of sections 67 to 69.

(1)Sections 67 to 69 (both inclusive) shall not apply to industrial establishments to which Chapter X applies; or
(a)to industrial establishments in which less than fifty workers on an average per working day have been employed in the preceding calendar month; or
(b)to industrial establishments which are of a seasonal character or in which work is performed intermittently.
(2)If a question arises whether an industrial establishment is of a seasonal character or whether work is performed therein only intermittently, the decision of the appropriate Government thereon shall be final.Explanation. - In this section and in sections 67, 68 and 69, industrial establishment shall mean a -
(i)factory as defined in clause (m) of section 2 of the Factories Act, 1948 (63 of 1948); or
(ii)mine as defined in clause (j) of sub-section (1) of section 2 of the Mines Act, 1952 (35 of 1952); or
(iii)plantation as defined in clause (f) of section 2 of the Plantations Labour Act, 1951 (69 of 1951).