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 46] [Entire Act]

State of Maharashtra - Section

Section 3 in The Maharashtra Recognition of Trade Unions and Prevention of Unfair Labour Practices Act, 1971

3. Definitions.

- In this Act, unless the context requires otherwise,-
(1)"Bombay Act" means the Bombay Industrial Relations Act, 1946, (Bombay XI of 1947);
(2)"Central Act" means the Industrial Disputes Act, 1947, (XIV of 1947);
(3)"concern" means any premises including the precincts thereof where any industry to which the Central Act applies is carried on;
(4)"Court" for the purposes of Chapters VI and VII means the Industrial Court, or as the case may be, the Labour Court;
(5)[ "employee" in relation to an industry to which the Bombay Act for the time being applies, means an employee as defined in clause (13) of section 3 of the Bombay Act; and in any other case, means a workman as defined in clause(s) of section 2 of the Central Act and a sales promotion employee as defined in clause (d) of section 2 of the Sales Promotion Employees (Conditions of Service) Act, 1976] [Substituted by Maharashtra Act No. 22 of 1999, (w.e.f 20.4.1999).];
(6)"employer" in relation to an industry to which the Bombay Act applies, means an employer as defined in clause (14) of section 3 of the Bombay Act; and in any other case, means an employer as defined in clause (g) of section 2 of the Central Act;
(7)"Industry" in relation to an Industry to which the Bombay Act applies means an industry as defined in clause (19) of section 3 of the Bombay Act, and in any other case, means an industry as defined in clause (j) of section 2 of the Central Act;
(8)"Industrial Court" means an Industrial Court constituted under section 4;
(9)"Investigating Officer" means an officer appointed under section 8;
(10)"Labour Court" means a Labour Court constituted under section 6;
(11)"member" means a person who is an ordinary member of a union, and has paid a subscription to the union of not less than 50 paise per calendar month:Provided that, no person shall at any time be deemed to be a member, if his subscription is in arrears for a period of more than three calendar months during the period of six months immediately preceding such time, and the expression "membership" shall be construed, accordingly.Explanation. - A subscription for a particular calendar month shall, for the purpose of this clause, be deemed to be in arrears, if such subscription is not paid within three months after the end of the calendar month in respect of which it is due;
(12)"order" means an order of the Industrial or Labour Court;
(13)"recognised union" means a union which has been issued a certificate of recognition under Chapter III;
(14)"Schedule" means a Schedule to this Act;
(15)"undertaking" for the purposes of Chapter III, means any concern in industry to be one undertaking for the purpose of that Chapter:Provided that, the State Government may notify a group of concerns owned by the same employer in any industry to be one undertaking for the purpose of that Chapter;
(16)"unfair labour practices" means unfair labour practices as defined in section 26;
(17)"union" means a trade union of employees, which is registered under the Trade Unions Act, 1926;
(18)[ words and expressions used in this Act and not defined therein, but defined in the Bombay Act, or as the case may be, the Sales Promotion Employees (Conditions of Service) Act, 1976, (11 of 1976) shall in relation to an industry to which the provisions of the Bombay Act apply, have the meanings assigned to them by the Bombay Act or, as the case may be, the Sales Promotion Employees (Conditions of Service) Act, 1976; and in any other case, shall have the meanings assigned to them by the Central Act or, as the case may be, the Sales Promotion Employees (Conditions of Service) Act, 1976.] [Substituted by Maharashtra Act No. 22 of 1999 (w.e.f 20.4.1999).]