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 6(12)] [Section 6] [Entire Act] Bombay Presidency - Subsection Section 6(12)(a) in Bombay Labour Welfare Fund Act, 1953 (a)in respect of which no separate accounts have been maintained so that the unpaid claims of employees are not traceable, or