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 6A] [Entire Act]

State of Gujarat - Subsection

Section 6A(3) in The Bombay Labour Welfare Fund Act, 1953

(3)As soon as possible after any unpaid accumulation is paid to the Board under sub-section (4) of Section 3 of the Board shall by a public notice call upon interested employees to submit to the Board their claims for any payment due to them.