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 26] [Entire Act]

Union of India - Subsection

Section 26(5) in Minimum Wages (Central) Rules, 1950

(5)[ A muster-roll shall be maintained by every employer at the work-spot and kept in Form V and the attendance of each person employed in the establishment shall be recorded daily in that Form within three hours of the commencement of the work shift or relay for the day, as the case may be.] [ Substituted by G.S.R. 139, dated 16.1.1974 (w.e.f. 2.2.1974).][* * *] [ Sub-Rule (6) omitted by G.S.R. 1213, dated 9.7.1963. Earlier sub-Rule (6) was inserted by G.S.R. 1512, dated 15.12.1961.][26-A. Preservation of registers. [Inserted by G.S.R. 1060, dated 3.9.1960. ]- A register required to be maintained under rules 21(4), 25(2) and 26(1) ] [Substituted by G.S.R. 139, dated 16.1.1974 (w.e.f. 2.2.1974). ][and the muster-roll required to be maintained under rule 26(5)] [ Substituted by G.S.R. 1523, dated 16.12.1960.][shall be preserved for a period of three years after the date of last entry made therein.] [Inserted by G.S.R. 1060, dated 3.9.1960. ][26-B. Production of registers and other records. [[Substituted by G.S.R. 255, dated 20.2.1967. Earlier Rule 26-B inserted by G.S.R. 1523, dated, 16.12.1960.]]