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 10B] [Entire Act]

State of Punjab - Subsection

Section 10B(3) in Industrial Disputes (Punjab) Rules, 1958

(3)Where the Labour Court or Tribunal, as the case may be, finds that the party raising the dispute though directed, did not forward the copy of the statement of claim to the opposite party or parties, it shall give direction to the concerned party to furnish the copy of the statement to the opposite party or parties, as the case may be, and for the said purpose or for any other sufficient cause, extend the time-limit for filing the statement under sub-rule (1) or written statement under sub-rule (2) by an additional period of fifteen days.