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]

Union of India - Section

Section 70 in THE INDUSTRIAL RELATIONS CODE, 2020

70. Conditions precedent to retrenchment of workers.

- No worker employed in any industry who has been in continuous service for not less than one year under an employer shall be retrenched by that employer until -
(a)the worker has been given one month's notice in writing indicating the reasons for retrenchment and the period of notice has expired, or the worker has been paid in lieu of such notice, wages for the period of the notice;
(b)the worker has been paid, at the time of retrenchment, compensation which shall be equivalent to fifteen days' average pay, or average pay of such days as may be notified by the appropriate Government, for every completed year of continuous service or any part thereof in excess of six months; and
(c)notice in such manner as may be prescribed is served on the appropriate Government or such authority as may be specified by the appropriate Government by notification.