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] [Entire Act]

State of Maharashtra - Section

Section 2 in The Maharashtra Essential Services Maintenance Act, 2011.

2. Definitions. —

In this Act, unless the context otherwise requires, —
(a)“essential service” means, —
(i)any transport service for the carriage of passengers or goods, by land or water, with respect to which the State Legislature has power to make laws;
(ii)any service connected with the supply of gas or milk or water or electricity with respect to which the State Legislature has power to make laws;
(iii)any service connected with the maintenance of public health and sanitation including hospitals and dispensaries;
(iv)any public service, post and employment in connection with the affairs of the State and also persons appointed to the secretarial staff of both Houses of the State Legislature, and the officers and servants of the High Court;
(v)any service or post in connection with the affairs of the local authorities;
(vi)any other service, post, employment or class thereof, connected with matters in respect of which the State Legislature has power to make laws and when the State Government is of opinion that strike in such service, post, employment or class thereof would prejudicially affect the public safety or the maintenance of the supplies or services essential to the life of the community or would result in the infliction of grave hardships on the community, and which the State Government by notification in the Official Gazette, declares to be an essential service for the purpose of this Act;
(b)“strike” means the cessation of work by a body of persons employed in any essential service acting in combination or a concerted refusal or a refusal under a common understanding of any number of persons who are or have been so employed, to continue to work or to accept employment, and includes, —
(i)refusal to work overtime, where such work in necessary for the maintenance of any essential service;
(ii)any other conduct, which is likely to result in, or results in, cessation or substantial retardation of work in any essential service;
(c)words and expressions used in sections 5 and 6 and not defined herein but defined in the Industrial Disputes Act, 1947, shall have the meanings respectively assigned to them in that Act.