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 49] [Entire Act]

State of Bihar - Subsection

Section 49(4) in The Bihar Industrial Disputes Rules, 1961

(4)The voting shall be conducted by the employer, and if any of the workmen concerned belongs to a trade union, by such of them as the union may nominate.