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 22] [Entire Act]

State of Madhya Pradesh - Subsection

Section 22(ii) in The M.P. Industrial Employment (Standing Orders) Act, 1961

(ii)in any other case be construed as a reference to standing orders, if any, in force in respect of such undertaking.