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 Rajasthan - Section

Section 17 in The Rajasthan Industrial Disputes Rules, 1958

17. Summons.

- A summon issued by a Board, Court, Labour Court or Tribunal shall be in Form D and may require any person to produce before it any books, papers or other documents and things in the possession of or under the control of such person in anyway relating to the matter under investigation or adjudication by the Board, Court. Labour Court or Tribunal which the Board, Court. Labour Court or Tribunal thinks necessary for the purposes of such investigation or adjudication.