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 6O] [Entire Act]

State of Uttar Pradesh - Subsection

Section 6O(a) in U.P. Industrial Disputes Act, 1947

(a)the service of the workman has not been interrupted by reason of the transfer: