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 6S] [Entire Act]

State of Uttar Pradesh - Subsection

Section 6S(2) in U.P. Industrial Disputes Act, 1947

(2)No employer shall lock out any of his workmen, -
(a)without giving him notice of lock-out within thirty days before locking out; or
(b)within fourteen days of giving such notice; or
(c)before the expiry of the date of lock-out specified in any such notice as aforesaid; or
(d)during the pendency of any conciliation proceeding before a Conciliation Officer or a Board, and thirty days after the conclusion of such proceeding, if the workman is concerned in the dispute which is the subject-matter of such proceeding; or
(e)between the commencement and the conclusion of proceeding before a Labour Court or a Tribunal, if the workman is concerned in the dispute which is the subject-matter of such proceeding; or
(f)during any period in which a settlement or award is in operation, in respect of any of the matter covered by the settlement or award.