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 24] [Entire Act]

Union of India - Subsection

Section 24(a) in Industrial Disputes (Appellate Tribunal) Act, 1950

(a)during the period of thirty days allowed for the filing of an appeal under section 10 ; or