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 188] [Entire Act]

Union of India - Section

Section 25FFA in The Industrial Disputes Act, 1947

25FFA. [ Sixty days 'notice to be given of intention to close down any undertaking. [ Inserted by Act 32 of 1972, Section 2 (w.e.f. 14.6.1972).]

(1)An employer who intends to close down an undertaking shall serve, at least sixty days before the date on which the intended closure is to become effective, a notice, in the prescribed manner, on the appropriate Government stating clearly the reasons for the intended closure of the undertaking:Provided that nothing in this section shall apply to-
(a)an undertaking in which-
(i)less than fifty workmen are employed, or
(ii)less than fifty workmen were employed on an average per working day in the preceding twelve months,
(b)an undertaking set up for the construction of buildings, bridges, roads, canals, dams or for other construction work or project.
(2)Notwithstanding anything contained in sub-section (1), the appropriate Government may, if it is satisfied that owing to such exceptional circumstances as accident in the undertaking or death of the employer or the like it is necessary so to do, by order, direct that provisions of sub-section (1) shall not apply in relation to such undertaking for such period as may be specified in the order.]