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 2] [Section 34] [Entire Act]

Bombay Presidency - Subsection

Section 34(6) in Bombay Industrial Relations Act, 1946

(6)It shall be the duty of the Labour Officer to-
(a)watch the interests of employees and promote harmonious relations between employers and employees;
(b)investigate the grievances of employees and represent to employers such grievances and make recommendations to them in consultation with the employees concerned for their redress;
(c)report to the [State] Government the existence of any industrial dispute of which no notice of change has been given, together with the names of the parties thereto:
Provided that the Labour Officer shall not-
(a)appear in any proceeding in which the employees who are parties thereto are represented by a Representative Union,
(b)where there in [an approved union] for an industry in a local area, [except after consultation with such union], act under clause (b) of subsection (6) in respect of the employees.