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 306] [Entire Act]

State of Maharashtra - Section

Section 44 in The Maharashtra Recognition of Trade Unions and Prevention of Unfair Labour Practices Act, 1971

44. Industrial Court to exercise superintendence over Labour Court.

- The Industrial Court shall have superintendence over all Labour Courts and may,-
(a)call for returns;
(b)make and issue general rules and prescribe forms for regulating the practice and procedure of such Courts in matters not expressly provided for by this Act and in particular, for securing the expeditious disposal of cases;
(c)prescribe form in which books, entries and accounts shall be kept by officers of any such Courts;
(d)settle a table of fees payable for process issued by a Labour Court or the Industrial Court.