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 86C] [Entire Act]

State of Gujarat - Subsection

Section 86C(2) in The Gujarat Industrial Relations Act, 1946

(2)The order of reference under sub-section (1) shall specify, which employers and employees (including representative of employees, if any, and association of employers, if any) shall be parties to the proceedings before the Wage Board.