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 141] [Entire Act]

Union of India - Section

Section 74 in The Employees' State Insurance Act, 1948

74. Constitution of Employees’ Insurance Court.—

(1)The State Government shall, by notification in the Official Gazette, con­stitute an Employees’ Insurance Court for such local area as may be specified in the notification.
(2)The Court shall consist of such number of Judges as the State Government may think fit.
(3)Any person who is or has been a judicial officer or is a legal practitioner of five years’ standing shall be qualified to be a Judge of the Employees’ Insurance Court.
(4)The State Government may appoint the same Court for two or more local areas or two or more Courts for the same local area.
(5)Where more than one Court has been appointed for the same local area, the State Government may by general or special order regulate the distribution of business between them.