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 38(2)] [Section 38] [Entire Act]

Bombay Presidency - Subsection

Section 38(2)(b) in Bombay Industrial Relations Act, 1946

(b)any standing order settled in appeal under sub-section (3) of section 36, in respect of which no application for review has been made, or