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] [Entire Act]

State of Uttar Pradesh - Section

Section 41A in U.P. Industrial Disputes Rules, 1957

41A. [ Notice of lay-off. - (1) If any workman employed in tin Industrial establishment as defined in explanations (i) and (iii) below Section 6-J not being an industrial establishment referred to in sub-section (1) of that section is laid off then, the employer concerned shall give notices of commencement ana termination of such lay-off in Forms XVIII-A and XVIII-B respectively within seven days of such commencement or termination, as the case may be.

(2)Such notices shall be given by an employer in every case irrespective of whether, in his opinion, the workman laid off is or is not entitled to compensation under Section 6-M.] [Inserted by Notification No. 7145(ST)/XXXVI/693(SI)-79, dated 30.12.1980.]