22. Prohibition of strikes and lock- outs.-
(1) No person employed in a public utility service shall go on strike in breach of contract--
(a) without giving to the employer notice of strike, as herein- after provided, within six weeks before striking; or
(b) within fourteen days of giving such notice; or
(c) before the expiry of the date of strike specified in any such notice as aforesaid; or
(d) during the pendency of any conciliation proceedings before a conciliation officer and seven days after the conclusion of such proceedings.
(2) No employer carrying on any public utility service shall lock- out any of his workmen--
(a) without giving them notice of lock- out as hereinafter provided, within six weeks before locking out; or
(b) within fourteen days of giving such notice; or
(c) before the expiry of the date of lock- out specified in any such notice as aforesaid; or
(d) during the pendency of any conciliation proceedings before a conciliation officer and seven days after the conclusion of such proceedings.
(3) The notice of lock- out or strike under this section shall not be necessary where there is already in existence a strike or, as the case may be, lock- out in the public utility service, but the employer shall send intimation of such lock- out or strike on the day on which it is declared, to such authority as may be specified by the appropriate Government either generally or for a particular area or for a particular class of public utility services.
(4) The notice of strike referred to in sub- section (1) shall be given by such number of persons to such person or persons and in such manner as may be prescribed.
(5) The notice of lock- out referred to in sub- section (2) shall be given in such manner as may be prescribed.
(6) If on any day an employer receives from any persons employed by him any such notices as are referred to in sub- section (1) or gives to any persons employed by him any such notices as are referred to in sub- section (2), he shall within five days thereof report to the appropriate Government or to such authority as that Government may prescribe the number of such notices received or given on that day.