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 26] [Entire Act]

Union of India - Section

Section 3 in The Industrial Disputes (Amendment) Act, 1996

3. Repeal and saving.

(1)The Industrial Disputes (Amendment) Third Ordinance, 1996 (Ord. 23 of 1996 .) is hereby repealed.
(2)Notwithstanding such repeal, anything done or any action taken under the principal Act, as amended by the said Ordinance, shall be deemed to have been done or taken under the principal Act, as amended by this Act. K. L. MOHANPURIA, Secy. to the Govt. of India.