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] [Entire Act]

State of Sikkim - Section

Section 12 in The Sikkim Labour Protection Act, 2005

12. Responsibility for payment of wages

(1)An employer / Contractor / Owner of establishment shall be responsible for payment of wages to each workers employed by him and such wages shall be paid before the expiry of period as specified in clauses, (a) and (b) of sub-section (2) of Section 10.
(2)Every Principal Employer shall nominate a representative duly authorized by him to be present at the time of disbursement of wages by the Contractor and it shall be the duty of such representative to certify the amounts paid as wages in such manner as may be prescribed.
(3)It shall be the duty of the Contractor to ensure the disbursement of wages in the presence of the authorized representative of the Principals Employer.
(4)In case the Contractor fails to make payment of wages within the prescribed period or makes short payment, then the Principal Employer shall be liable to make payment of wages in full or the paid balance due, as the case may be, to the workers employed by the Contractor and recover the amount so paid from the Contractor either by deduction from any amount payable to the Contractor under any contract or as debt payable by the Contractor.