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 76] [Entire Act]

State of Uttar Pradesh - Section

Section 3 in U.P. Industrial Disputes Act, 1947

3. Power to prevent strikes, lock-outs, etc.

- If, in the opinion of the [State Government] [Substituted by the A.O. 1950 for 'Provincial Government.'.] it is necessary or expedient so to do for securing the public safety or convenience or the maintenance of public order or supplies and services essential to the life of the community, or for maintaining employment, it may, by general or special order, make provision, -
(a)for prohibiting, subject to the provisions of the order, strikes or lock-outs generally, or a strike or lock-out in connection with any industrial dispute;
(b)for requiring employers, workmen or both to observe for such period, as may be specified in the order, such terms and conditions of employment as may be determined in accordance with the order;
(c)for appointing committees, representative both of the employer and workmen for securing amity and good relations between the employer and workmen and for settling industrial disputes by conciliation; for consultation and advice on matters relating to production, organization, welfare and efficiency;
(d)[ for constitution and functioning of Conciliation Boards for settlement of industrial disputes in the manner specified in the order;] [Substituted by U.P. Act No. 1 of 1957.]
(e)for requiring any public utility service, or any subsidiary undertaking not to close or remain closed and to work or continue to work on such conditions as may be specified in the order;
(f)for exercising control over any public utility service, or any subsidiary undertaking by authorising any person (hereinafter referred to as an authorized controller) to exercise, with respect to such service, undertaking or part thereof such functions of control as may be specified in the order; and on the making of such order the service, undertaking or part, as tine case may be, shall so long as the order continues to be carried on in accordance with any directions given by the authorized controller in accordance with the provisions of the order; and every person having any functions of management of such service, undertaking or part thereof shall comply with such directions;
(g)for any incidental or supplementary matters which appear to the [State Government] [Substituted by the A.O. 1950 for 'Provincial Government.'.] necessary or expedient for the purposes of the order :
Provided that no order made under clause (b) -
(i)shall require an employer to observe terms and conditions of employment less favourable to the workmen than those which were applicable to them at any time within three months preceding the date of the order;
(ii)[* * *] [Omitted by U.P. Act No. 1 of 1957.]