Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 23(4)] [Section 23] [Entire Act] State of Maharashtra - Subsection Section 23(4)(b) in The Maharashtra Industrial Relations Act, 1946 (b)any fresh application by the same union, unless a period of one year has elapsed from the date of disposal of its previous application by the Registrar.