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 53] [Entire Act]

State of Maharashtra - Subsection

Section 53(4) in The Maharashtra Industrial Relations Act, 1946

(4)The union whenever it acts under sub-section (1) and the employer whenever he acts under sub-section (2), shall communicate the fact to the Chief Conciliator, the Consiliator for the industry for the local area concerned and the Registrar.