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] [Entire Act]

Union of India - Section

Section 60 in THE INDUSTRIAL RELATIONS CODE, 2020

60. Commencement and conclusion of proceedings.

(1)A conciliation proceeding shall be deemed to have commenced on the date on which the first meeting is held by the conciliation officer in an industrial dispute after the receipt of the notice of strike or lock-out by the conciliation officer.
(2)A conciliation proceeding shall be deemed to have concluded-
(a)where a settlement is arrived at, when a memorandum of the settlement is signed by the parties to the dispute;
(b)where no settlement is arrived at, and failure of conciliation is recorded by the conciliation officer; or
(c)when a reference is made to a National Industrial Tribunal, under this Code, during the pendency of conciliation proceedings.
(3)Proceedings before an arbitrator or a Tribunal or a National Industrial Tribunal under this Code shall be deemed to have commenced on the date of filing application or appeal or on the date of reference of the dispute for arbitration or adjudication, as the case may be, and such proceedings shall be deemed to have concluded on the date on which the award becomes enforceable.