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 3] [Entire Act]

State of Maharashtra - Subsection

Section 3(15) in The Maharashtra Industrial Relations Act, 1946

(15)“illegal change” means an illegal change within the meaning of sub-section (4) or (5) of section 46;