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 78] [Entire Act]

State of Bihar - Subsection

Section 78(b) in The Bihar Industrial Disputes Rules, 1961

(b)where no notice is given to the workman; and he is paid one month's wages is lieu thereof, notice of retrenchment shall be sent within three days from the date on which such wages are paid; and