Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 46(2)] [Section 46] [Entire Act] Bombay Presidency - Subsection Section 46(2)(iv) in Bombay Industrial Relations Act, 1946 (iv)in case where there is a registered submission or in which the dispute has been referred to arbitration, before the date on which the award comes into operation;