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 23] [Entire Act]

State of Kerala - Subsection

Section 23(3) in The Kerala Headload Workers Act, 1978

(3)No party to a dispute shall be entitled to be represented by a legal practitioner in any conciliation proceedings under this Act.