(See Section 13)
| 1 |
The Bombay Sales Tax Act, 1959 (Bom. LI of 1959) |
In section 15A-I, for the words "in the State of Maharashtra," the words and figures "under the Maharashtra Employment Guarantee Act, 1977 (Mah. XX of 1978)," shall be substituted. |
| 2 |
The Maharashtra Education and Employment Guarantee (Cess) Act, 1962 (Mah. XXVII of 1962) |
In section 6A, for the words "in the State of Maharashtra" the words and figures "under the Maharashtra Employment Guarantee Act, 1977 (Mah. XX of 1978)," shall be substituted. |
| 3 |
The Maharashtra Increase of Land Revenue and Special Assessment Act, 1974 (Mah. XX of 1974). |
,In Section 3, for the words in the State of Maharashtra" the words and figures "under the Maharashtra Employment Guarantee Act, 1977 (Mah. XX of 1978), shall be substituted. |
| 4 |
The Maharashtra State Tax on Professions, Trades, Callings and Employments Act, 1975 (Mah. XVI of 1975). |
In section 30,— |
| |
|
(a) in sub-section (1),— (i) the words "On the commencement of this Act, there shall be established a Fund to be called the Employment Guarantee Fund," shall be deleted; (ii) for the words "transferred to, that Fund" the words and figures "transferred to, the Employment Guarantee Fund established under the Maharashtra Employment Guarantee Act, 1977 (Mah XX of 1978)," shall be substituted; (b) in sub-section (2), for the words, brackets and figure "the Fund an amount equal to the amount transferred to the Fund under sub-section (1)," the following shall be substituted, namely- "the Employment Guarantee Fund an amount equal to the amount transferred to that Fund under sub-section (1);" |
| |
|
(c) sub-sections (3), (4), (5) and (6) shall be deleted; |
| |
|
(d) for the marginal note, the following marginal note shall be substituted, namely:— "Amount equal to net proceeds of tax and matching contribution to be paid into the Fund established under the Maharashtra Employment Guarantee Act, 1977 (Mah. XX of 1978)." |
| 5 |
The Maharashtra Tax Acts (Amendment) Act, 1975 (Mah. XVII of 1975) |
In section 4,— |
| |
|
(a) in sub-section (1), for the words and figures "under section 30 of the Maharashtra State Tax on Professions, Trades, Callings and Employments Act, 1975." the words and figures "under the Maharashtra Employment Guarantee Act, 1977 (Mah. XX of 1978)." shall be substituted; |
| |
|
(b) sub-sections (3) and (4) shall be deleted. |
(See Section 3-A(3))
MINIMUM FEATURES OF A RURAL EMPLOYMENT GUARANTEE SCHEME(1)(i)Only productive works shall be taken up under the Scheme:Provided that, if, in the opinion of State Government, it is necessary to provide employment in any area on any works to meet the conditions created by natural calamities like heavy rains, floods, earthquakes, droughts, scarcity or cyclones, the State Government may permit such works being taken up under the Scheme for such temporary period as the State Government may, from time to time, decide.(ii)The Scheme may also provide, as far as possible, for the training and upgradation of the skills of the unskilled labour.(2)The core objectives of the Scheme shall be the following: —(a)Providing unskilled manual work as a guaranteed employment, for a period not less than the period specified in Schedule I to the Central Act, in a financial year to every household in rural areas as per demand, resulting in creation of productive assets of prescribed quality and durability;(b)Strengthening the livelihood resource base of the poor;(c)Proactively ensuring social inclusion; and(d)Strengthening Panchayat Raj Institutions:Provided that, the said objectives are applicable where the adult members volunteer to do unskilled manual work subject to the conditions laid down by or under this Act and in the Scheme.(3)'(1) The focus of the Scheme shall be on the following works as categorized below: —I. Category-A: PUBLIC WORKS RELATING TO NATURAL RESOURCES MANAGEMENT—(i)Water conservation and water harvesting structures to augment and improve groundwater like underground dykes, earthen dams, stop dams, check dams with special focus on recharging ground water including drinking water sources;(ii)Water management works such as contour trenches, terracing, contour bunds, boulder checks, gabion structures and spring shed development resulting in a comprehensive treatment of a watershed;(iii)Micro and minor irrigation works and creation, renovation and maintenance of irrigation canals and drains;(iv)Renovation of traditional water bodies including desilting of irrigation tanks and other water bodies;(v)Afforestation, tree plantation and horticulture in common and forest lands, road margins, canal bunds, tank foreshores and coastal belts duly providing right to usufruct to the households covered in Paragraph 4; and(vi)Land development works in common land.II. Category-B: INDIVIDUAL ASSETS FOR VULNERABLE SECTIONS (ONLY FOR HOUSEHOLDS IN PARAGRAPH 4) —(i)Improving productivity of lands of households specified in Paragraph 4 through land development and by providing suitable infrastructure for irrigation including dug wells, farm ponds and other water harvesting structures;(ii)Improving livelihoods through horticulture, sericulture, plantation, and farm forestry;(iii)Development of fallow or waste lands of households defined in Paragraph 4 to bring it under cultivation;(iv)Unskilled wage component in construction of houses sanctioned under the Indira Awaas Yojana or such other State or Central Government Scheme;(v)Creating Infrastructure for promotion of livestock such as, poultry shelter, goat shelter, piggery shelter, cattle shelter and fodder throughs for cattle; and(vi)Creating infrastructure for promotion of fisheries such as, fish drying yards, storage facilities, and promotion of fisheries in seasonal water bodies on public land.III. Category- C: COMMON INFRASTRUCTURE FOR NRLM COMPLIANT SELF-HELP GROUPS —(i)Works for promoting agricultural productivity by creating durable infrastructure required for bio-fertilizers and post-harvest facilities including pucca storage facilities for agricultural produce; and(ii)Common work-sheds for livelihood activities of self-help groups.IV. Category- D: RURAL INFRASTRUCTURE—(i)Rural sanitation related works, such as, individual household latrines, school toilet units, Anganwadi toilets either independently or in convergence with schemes of other Government Department to achieve 'open defecation free' status and solid and liquid waste management as per prescribed norms;(ii)Providing all-weather rural road connectivity to unconnected villages and to connect identified rural production centres to the existing pucca road network; and construction of pucca internal roads or streets including side drains and culverts within a village;(iii)Construction of play fields;(iv)Works for improving disaster preparedness or restoration of roads or restoration of other essential public infrastructure including flood control and protection works, providing drainage in water logged areas, deepening and repairing of flood channels, chaur renovation at the village or block level, construction of storm water drains for costal protection;(v)Construction of buildings for Gram Panchayats, women self-help groups' federations, cyclone shelters, Anganwadi centres, village haats and crematoria at the village or block level;(vi)Construction of Food Grain Storage Structures for implementing the provisions of the National Food Security Act, 2013 (20 of 2013);(vii)Production of building material required for construction works under the Act as a part of the estimate of such construction works;(viii)Maintenance of rural public assets created under the Act;(ix)other work which may be notified by the State Government in this regard; and(x)any other work which may be notified by the Central Government, in consultation with the State Government.(2)The order of priority of works shall be determined by each Gram Panchayat in the meetings of the Gram Sabha keeping in view potential of the local area, its needs, local resources and in accordance with the provisions of Paragraph 8.(3)Works which are non-tangible, not measurable, repetitive such as, removing grass, pebbles, agricultural operations, shall not be taken up.(4)Works creating individual assets shall be prioritized on land or homestead owned by households belonging to the, —(e)other families below the poverty line;(f)women-headed households;(g)physically disabled headed households;(h)beneficiaries of land reforms;(i)the beneficiaries under the Indira Awaas Yojana;(j)beneficiaries under the Scheduled Tribes and Other Traditional Forest Dwellers (Recognition of Forest Rights) Act, 2006 (2 of 2007), andafter exhausting the eligible beneficiaries under the above categories, on lands of the small or marginal farmers as defined in the Agriculture Debt Waiver and Debt Relief Scheme, 2008 subject to the condition that such households shall have a job card with at least one member willing to work on the project undertaken on their land or homestead.(5)The State Government shall take concrete steps to achieve effective inter-departmental convergence till the last mile implementation level of the works under the Scheme with other Government Schemes or programmes so as to improves the quality and productivity of assets and bring in synergy to holistically address the multiple dimensions of poverty in a sustainable manner.(6)There shall be a systematic, participatory planning exercise at each tier of Panchayat, conducted between August to December month of every year, as per a detailed methodology laid down by the State Government. All works to be executed by the Gram Panchayats shall be identified and placed before the Gram Sabha, and such works which are to be executed by the Panchayat Samiti or other implementing agencies shall be placed before the Panchayat Samiti or Zilla Parishad, along with the expected outcomes. The works taken up under the Scheme shall be organised that the normal agricultural operations in the District are not adversely affected and that a balance is maintained between the principal of guaranteed work with minimum wage on the one side and the requirements of labour for agricultural operations, as well as the requirements of labour for the implementation of the regular plan and non-plan works of the State Government on the other side.(7)Demand for work, either oral or written, shall be registered as and when required by any job card holder and in the Rozgar Diwas which is to be conducted at every Ward and Gram Panchayat level at least once a month, leading to provision of work as per demand.(8)'(1) Adequate shelf or works shall be maintained by every Gram Panchayat to meet the expected demand for work in such a way that at least one labour intensive public work with at least one work which is suitable for Particularly Vulnerable Groups especially the aged and the disabled which shall be kept open at all times to provide work as per demand.(2)The details of the said works shall be prominently displayed through writings on the walls of the village.(9)While opening works in the public works category, it shall be ensured that the ongoing or incomplete works should be completed first.(10)Work shall be provided within fifteen days, from the date of registration of the demand for work or the date from which work has been demanded in case of advance applications, whichever is later.(1)In case, work could not be provided as per demand within the specified time-limit unemployment allowance shall be paid, as calculated automatically by the computer system or the Management Information System and as provided under the Act. The Programme Officer can reject the unemployment allowance only on grounds of force majeure.(2)In case where unemployment allowance is paid, or due to be paid, the Programme Officer shall inform the concerned District Programme Co-ordinator in writing the reasons for not providing employment to the applicants.(3)The District Programme Co-ordinator shall, in his Annual Report to the State Council explain as to why employment could not provide in cases where payment of unemployment allowances is involved.(12)Every work under the Scheme shall have a technical estimate duly sanctioned by an authority authorized by the State Government. While sanctioning the estimates, the following are required to be considered: —(a)For all works involving construction, cost effective, labour intensive technologies and usage of local materials shall be employed as far as possible;(b)The Bill of quantities (used in the estimate) is stated in common terminology for easy understanding of all stakeholders;(c)Each work shall have a summary of the estimate, design and a technical note that indicate the expected outcomes from implementing the work.(13)The works finalized at the Gram Panchayat level and consolidated at the Block or District level shall be given Block-wise administrative or financial sanction by the competent authority within thirty days from the date of finalization of the works at the Gram Panchayat level only after confirming that the shelf or works in any Gram Panchayat is not less than two times the labour budget approved for that Gram Panchayat.(14)The muster rolls for works taken up under the Scheme shall be maintained as follows, namely: —(a)each muster roll shall be in English or local language and have a unique identity number electronically generated by the computer system (e-Muster) along with the list of workers applied for work. Every muster roll shall be signed by the authorized person of the Gram Panchayat or by the Programme Officer; and shall contain such mandatory information as may be specified by the Central Government;(b)muster rolls shall be maintained at the work site by marking attendance daily by a person authorized under the Scheme, details of which shall be made available in public view on a daily basis using the computer system;(c)the muster roll shall be periodically checked by officials in the manner prescribed in the Scheme;(d)the muster roll shall be closed on the last given day, countersigned by every worker who has worked, and shall be handed over to the technical personnel for measurement;(e)a detailed record of muster rolls shall be maintained in the registers as specified from time to time;(f)when a work is in progress, the workers engaged in that work may select from amongst themselves not less than five workers on a weekly rotation basis to verify and certify all the bills or vouchers of their work site at least once in a week;(g)any person shall have access to muster rolls on the work site on demand all days during all working hours.(15)Payment shall only be made based on the measurements taken at the work site by the authorized personnel within three days of closure of the muster roll. The State Government shall ensure that adequate technical personnel are deployed to complete this work within the stipulated period. Suitable persons from the families of workers may be trained or skilled and deployed as barefoot engineers with appropriate delegation of technical powers and paid wages as skilled workers.(16)The State Government shall link the wages, without any gender bias, based on the quality and the quantity of work done and it shall be paid according to the rural Schedule of rates fixed after time and motion studies for different types of work and different seasons and revised periodically.(17)A separate Schedule of rates shall be finalized for women, the elderly, people with disabilities and people with debilitating ailments so as to improve their participation through productive work.(18)(a)The Schedule of rates of wages for various unskilled labourers shall be fixed up so that the adult person worked for eight hours which include an hour of rest will earn a wage which is equal to the stipulated wage rate;(b)The working hours of an adult worker shall be flexible but shall not spread over more than twelve hours on any day.(19)For all works taken up by the Gram Panchayats, the cost of the material component including the wages of the skilled and semi-skilled workers shall not exceed forty per cent. at the Gram Panchayat level. For works taken up by the implementing agencies other than Gram Panchayats, the overall material component including the wages of the skilled and semi-skilled workers shall not exceed forty per cent. at the Block or intermediate level.(20)The works executed shall be done without engaging any contractor. The implementing agencies under the Scheme shall execute the works in conformity with the processes specified under the Act and after complying with the mandatory proactive disclosures and social audit.(21)As far as practicable, works executed by the programme implementation agencies shall be performed by using manual labour and no labour displacing machines shall be used.(22. All material required for the works shall be procured by the Gram Panchayat or the implementing agency using a transparent tender process as specified by the State Government.(23)Out of the administrative costs allowed under the Scheme, at least one-third shall be utilized at the Gram Panchayat level to employ and pay honorarium to the Gram Rozgar Sevak, other technical personnel as per the work done and for other administrative expenses.(24)Every Scheme to contain adequate provisions for ensuring transparency and accountability at all levels of implementation shall consist of the following measures, namely: —(a)Mandatory Proactive disclosure of basic information to all common people and stakeholders using a 'Janata Information System' consisting of: —(1)Display at each work site: At each work site, the 'Janata' estimate of the work-showing the details of the work, estimated labour days, quantities of materials to be used in local terminology and item-wise cost of the estimate shall be displayed.(2)Display on prominent walls or public boards in the village: On the prominent walls or public boards in the village, job cards list, number of days of work provided and the wages paid to each job card holder; and entitlements provided under the Act shall be displayed.(3)Display through boards at the Gram Panchayat Office: At the Gram Panchayat Office, shelf of projects approved, year-wise works taken up or completed by Gram Panchayats and Line Departments, employment provided, funds received and expenditure, list of materials with quantities used in each work, rates at which the material was procured shall be displayed through the board.(4)Display on the website: The Employment Guarantee Scheme Sub-Division of the Planning Department shall ensure that their websites are updated to fully comply with all the seventeen provisions of section 4(1) (b) of the Right to Information Act, 2005 (22 of 2005) and all information about the Act is available in public domain, through free downloadable electronic form.(b)Concurrent social audit shall be done for all works every month. For this purpose, Programme Officer shall make available free of cost, details of works done and expenditure made during the past one month to the Bharat Nirman Volunteers, village social auditors, self-help groups, youth organisations and such other village level organisations for verification and report deviations if any.(c)Social audit: Implementation of all conditions for guaranteed rural employment under the Scheme and provision of minimum entitlements of labourers, including all expenditure under the Act shall be subjected to social audit in the manner prescribed by Central Government at least once in every six months consisting of the following: —(i)Identification, training of local youth as social auditors; and formation of trained social auditor teams for each Gram Panchayat with youth from outside the Gram Panchayat to conduct social audit, provided that at least Twenty-Five per cent. of village social auditors are from Scheduled Castes or Scheduled Tribes groups. For services rendered by such youth, each one of them shall be paid an honorarium at the rate not less than the remuneration payable to the skilled labour under the Central Act.(ii)Provision of records (muster rolls, M-Books, pay orders) to the social audit teams free of cost.(iii)Verification of every work site to cross-check the measurements in the field with that on M-Books; and to assess the utility and outcomes of the work so executed.(iv)Verification of every disbursement on record with the concerned beneficiaries.(v)Verification of outcomes with that of estimated outcomes.(vi)Verification of provision of entitlements in the field.(vii)Review the implementation of this Act for vulnerable groups.(viii)Conduct of Public hearings by the social auditors at the Ward, Gram Panchayat and Block level to read out the findings.(ix)Systematic follow up action on the reports of the social audit and completing recovery of amounts found misappropriated, completing suitable disciplinary or criminal action on the irregularities brought out in social audits within six months from the date of conduct of social audit.(25)Any misappropriation of amounts spent under the Act shall be recoverable in accordance with the revenue laws for recovery prevailing in the State.(26)Provisions for regular inspection and supervision of works by quality control teams to ensure proper quality of work as well as to ensure that the total wages paid for the completion of the work is as per the quality and quantity of work done.(27)The State Government shall take steps to organize, either through its own machinery or working with Civil Society Organisations, the workers into formal groups or labour collectives to improve their participation in implementation and to ensure provision of entitlements provided under the Act.(28)Establish an effective grievance redressal mechanism consisting of, —(a)Institutional mechanisms for receiving grievances as and when they arise, while fixing one day each week during which all officials shall be necessarily present for receiving grievances at Ward, Gram Panchayat, Block and District level;(b)Issuance of dated receipt to complaints accepted in writing, phone, internet and orally by all personnel authorized to receive complaints;(c)Enquiry through spot verification, inspection and disposal to be completed within seven working days;(d)On completion of the enquiry, immediate steps shall be taken by the concerned authority to redress the grievance within fifteen days;(e)Failure to dispose of a complaint within seven days shall be considered as a contravention as per section 14A of the Act;(f)In case a prima facie evidence regarding financial irregularities is noticed after preliminary enquiry of the complaint or of findings in the social audit report, the District Programme Co-ordinator after obtaining legal advice will ensure that a First Information Report is lodged;(g)The concerned authority shall be responsible for informing the person or party aggrieved of the conclusion of enquiry and steps being taken for the redressal of his grievance, in writing;(h)The action taken on the complaints received by all agencies shall be placed before the meetings of the Panchayat Samiti and the Zilla Parishad respectively;(i)Appeals against the orders of the Gram Panchayat shall be made to the Programme Officer; those against the orders of the Programme Officer shall be made to District Programme Co-ordinator; those against the District Programme Co-ordinator shall be made to State Commissioner (NREGS), and State Grievance Redressal Officer;(j)All Appeals shall be made within forty-five days from the date of the issuance of the order;(k)All Appeals shall be disposed of within one month;(l)There shall be a system of escalation of the grievances registered at Gram Panchayat, Block, District level if not resolved within fifteen days to the next higher level; and monitoring the same electronically.(29)Ombudsperson: There shall be an Ombudsperson for each District for receiving grievances, enquiring into and passing awards as per guidelines issued.(30)State Government shall co-ordinate the activities of Programme Officer, District Programme Co-ordinator, Ombudsperson, Social Audits Units, Call Centres or Help Lines, Vigilance and Monitoring Committees, National Level Monitors, Rozgar Sahayata Kendras and any other entity authorized by the appropriate Government for an effective monitoring of the programme and redressal of grievances.(31)Wherever contravention of the provisions of the Act has been proved after due enquiry by the State Government or the District Programme Co¬ordinator or the Programme Officer or the Ombudsperson or any other authority authorized by the State Government, action in accordance with the provisions of section 25 of the Central Act shall be taken.(32)The District Programme Co-ordinator, the Programme Officer and the Gram Panchayat shall prepare a report annually containing the facts and figures and achievements relating to the implementation of the Scheme within his or its jurisdiction and a copy of the same shall be made available to the public on demand on payment of such fee as may be specified in the Scheme.(33)All accounts and records including muster rolls relating to the Scheme shall be made available for public scrutiny free of cost. Any person desirous of obtaining a copy or relevant extracts therefrom may be provided such copies or extracts on demand not later than three working days from the date of receipt of application, on payment of the fees therefor.(34)There shall be a Capacity Building Plan, Information Education Communication Plan and a Plan for Strengthening Panchayats as a part of the Scheme.
(See Section 3-B(1) and (2))
CONDITIONS FOR GUARANTEED RURAL EMPLOYMENT UNDER A SCHEME AND MINIMUM ENTITLEMENT OF LABOURERSJob Cards: —(1)The adult member of every household residing in any rural area and willing to do unskilled manual work may submit the names, age and the address of the household to the Gram Panchayat at the village level, in whose jurisdiction they reside, for registration of their household for issuance of a job card. If the job seeker is a single woman or disabled person or aged person or released bonded labour or belonging to Particularly Vulnerable Tribal Group, they must be given a special job card of a distinct colour which will ensure them a special protection in providing work, work evaluation and work site facilities, as the case may be.(2)It shall be the duty of the Gram Panchayat, after making such enquiry, as it deems fit, to issue a job card within fifteen days from the date of receipt of such application, containing therein a unique job card number with details of the registered adult members of the household, their photos, Bank or Post Office account number, insurance policy number and the Aadhaar number, if any.(3)The job card issued shall be valid for at least five years after which, it may be renewed after due verification. The Registering authority, if satisfied that any person has got himself registered by making a false declaration of his age, may after giving a reasonable opportunity to the person concerned of being heard, delete his name from the register.(4)No job card can be cancelled except where it is found to be a duplicate, or if the entire household has permanently migrated to a place outside the Gram Panchayat and no longer lives in the Village.(5)The State Government shall make arrangements for updating the following details in the job card regularly while mentioning the key entitlements under the Act are clearly listed as follows: —a. number of days for which work was demanded;b. number of days of work allocated;c. description of the work allocated along with the muster roll number;d. measurement details;e. unemployment allowance, if any, paid;f. dates and number of days worked;g. date-wise amount of wages paid;h. delay compensation paid, if any.i. Demand for works: —(6)Every adult member of a registered household whose name appears in the job card shall be entitled to apply for unskilled manual work under the Scheme; and every such application shall be compulsory registered, and a receipt issued with the date, which shall be entered in the computer system.(7)The State shall proactively verify the requirements of the Vulnerable Groups and provide them work.(8)Application for work can be oral or written and made to the Ward member or to the Gram Panchayat or to the Programme Officer or any person authorized by the State Government or through a telephone or mobile or Interactive Voice Response System or through a call centre or through website or through a kiosk set up for this purpose or through any other means authorized by the State Government.(9)Application for work can be filled individually or for a group together.(10)There shall be no limit on the number of days of employment for which a person may apply, or on the number of days of employment actually provided to him subject to the aggregate entitlement of the household.(11)Normally, applications for work must be for at least fourteen days of continuous work, other than the works relating to access to sanitation facilities, for which application for work shall be for at least six days of continuous work.(12)Provision shall be made in the Scheme for advance application, that is, application which may be submitted earlier than the date from which employment is sought.(13)Provision shall be made in the Scheme for submission of multiple applications by the same person provided that the corresponding periods for which employment is sought do not overlap.Allocation of work: —(14)The Gram Panchayat and Programme Officer shall ensure that every applicant shall be provided unskilled manual work in accordance with the provisions of the Scheme within fifteen days of receipt of an application or the date from which he seeks work in case of advance application, whichever is later. It shall be open for the Programme Officer to direct any person who volunteers for employment under the Scheme to do work of any type permissible under the Scheme.(15)Priority shall be given to women in such a way that at least one third of the beneficiaries shall be women who have registered and requested for work. Efforts to increase participation of single women and the disabled shall be made.(16)Applicants who are provided with work shall be so intimated in writing, by means of a letter sent to him at the address given in the job card or by a public notice displayed at the office of the Gram Panchyat.(17)A list of persons who are provided with the work shall be displayed on the notice board of the Gram Panchayat and at the office of the Programme Officer and at such other place as the Programme Officer may deem necessary and the list shall be open for inspection by the State Government and any interested person.(18)As far as possible, the employment shall be provided within a radius of five kilometers of the village where the applicant resides at the time of applying.(19)A new work under the Scheme can be commenced if at least ten labourers become available for work, provided that this condition shall not be applicable for new works, as determined by the State Government, in hilly areas and in respect of afforestation works.(20)In case the employment is provided outside the radius specified in Paragraph 18, it shall be provided within the Block, and the labourers shall be paid ten per cent. of the wage rate as extra wages to meet additional transportation and expenses for living.(21)A period of employment shall be for at least fourteen days continuously with not more than six days in a week.Work site management: —(22)For the purpose of transparency at the work site, the following shall be ensured: —a. there shall be a project initiation meeting in which various provisions of the work shall be explained to the workers;b. a copy of the sanction work order shall be available for public inspection at the work site;c. measurement record of each work and details of the workers shall be available for public inspection;d. a Citizens' Information Board shall be put up at every work site and updated regularly in the manner specified in this behalf;e. The Vigilance and Monitoring Committee setup according to the instructions of the Central Government may check all works and its evaluation report will be recorded in the Works Register in the format specified for the purpose and submitted to the Gram Sabha during the Social Audit.(23)The facilities of safe drinking water, shade for children and period of rest, first aid box with adequate material for emergency treatment for minor injuries and other health hazards connected with the work being performed shall be provided at the work site.(24)In case the number of children below the age of five years accompanying the woman working at any site is five or more, provisions shall be made to depute one of such women workers to look after such children. The person so deputed shall be paid wage rate. The most marginalized women in the locality, women in exploitative conditions or bonded labour or those vulnerable to being trafficked or liberated manual scavengers should be employed for providing child care services.Welfare: —(25)If any personal injury is caused to any person employed under the Scheme by any accident arising out of and in the course of his employment, he shall be entitled to such medical treatment as required, free of cost.(26)Where hospitalisation of the injured worker is necessary, the State Government shall arrange for such hospitalisation including accommodation, treatment, medicines and payment of daily allowance which is not less than half of the wage rate.(27)(i)If any personal injury is caused to any person employed under the Scheme by accident arising out of and in the course of his employment, he shall be entitled, free of charge, to such medical treatment as is admissible under the Scheme, and where hospitalisation is necessary, the State Government shall arrange for such hospitalisation including accommodation, treatment and diet. During the period he is undergoing treatment in the hospital, he shall be entitled to daily wages at the rate of half of the minimum wages referred to in section 3-C. In case of death of such person an ex-gratia payment at the rate of Rs. 50,000 or such higher amount as may be determined by the State Government by general order issued in this behalf, from time to time shall be made to his legal heirs in the manner laid down in the Scheme. In case of disablement, such person shall be entitled to such ex-gratia payment as may be determined in accordance with the Scheme, but the amount of such payment shall not exceed the amount determined by the State Government as aforesaid for ex-gratia payment in case of death. The total amount of Rs. 50,000 shall include the amount of Rs. 25,000 notified by the Central Government.(ii)Subject to such conditions as the State Government may by general or special order, specify, every woman, has been employed under the Scheme for period of not less than one hundred and fifty days, or for such lesser period as may be prescribed, in the twelve months immediately preceding the date of her expected delivery, shall be permitted to be absent from work for a period of thirty days, and during this period to ex-gratia payment of daily wages payable or paid to her in the month immediately preceding the date from which she absents herself on account of such permission.(iii)Subject to such conditions as the State Government may by general or special order, specify, every person, who has been employed under the Scheme and undergoes sterilization operation or any other operation or treatment for birth control and family planning, as may be approved in this behalf by the State Government, shall be permitted to remain absent from work for rest and recuperation for such period not exceeding fourteen days as may be recommended by a medical officer approved by the State Government, and during this period to ex-gratia payment of his average daily wages.(28)(i)If personal injury is caused by accident to a child accompanying any person, who has been employed under the Scheme or where temporary, partial or total disablement or death of such child results from such injury, the person shall be entitled, free of charge, to such medical treatment for the child as the State Government may, by general or special order, determine, and to ex-gratia payment of such amount as may be determined by the Collector or by an officer authorised by him in this behalf, which shall in no case exceed the scale laid down in paragraph 27 for personal injuries, etc., caused to the person concerned.(ii)The State Government may, on the merits of each case, sanction ex-gratia payment to any person who has been employed under the Scheme of such amount, not exceeding the amount of ex-gratia payment determined by a general or special order, issued by the State Government under paragraph 27 as it deems necessary to meet any other like hardships or contingencies not provided for in this paragraph, arising out of his employment on an Employment Guarantee Scheme work, subject to such conditions as it may deem fit to impose by general or special order.Wage payment: —(29)a. In case the payment of wages is not made within fifteen days from the date of closure of the muster roll, the wage seekers shall be entitled to receive payment of compensation for the delay, at the rate of 0.05 per cent. of the unpaid wages per day of delay beyond the sixteenth day of closure of muster roll.i. Any delay in payment of compensation beyond a period of fifteen days from the date it becomes payable, shall be considered in the same manner as the delay in payment of wages.ii. For the purpose of ensuring accountability in payment of wages and to calculate culpability of various functionaries or agencies, the States shall divide the processes leading to determination and payment of wages into various stages such as—b. measurement of work;i. computerising the muster rolls;ii. computerising the measurements;iii. generation of wage lists; andiv. uploading Fund Transfer Orders (FTOs),and specify stage-wise maximum time-limits along with the functionary or agency which is responsible for discharging the specific function.(c)The computer system shall have a provision to automatically calculate the compensation payable based on the date of closure of the muster roll and the date of deposit of wages in the accounts of the wage seekers.(d)The State Government shall pay the compensation upfront after due verification within the time-limits as specified above and recover the compensation amount from the functionaries or agencies who is responsible for the delay in payment.(e)It shall be the duty of the District Programme Co-ordinator or Programme Officer to ensure that the system is operationalised.(f)The number of days of delay, the compensation payable and actually paid shall be reflected in the Monitoring and Information System and the Labour Budget.(2)Effective implementation of sub-paragraph (1) shall be considered necessary for the purposes of section 27 of the Central Act.(30)The payment of wages shall, unless so exempted by the Government, be made through the individual savings accounts of the workers in the relevant Banks or Post Offices.(31)In case of employment provided under the Scheme, there shall be no discrimination solely on the ground of gender and the provisions of the Equal Remuneration Act, 1976 (25 of 1976), shall be complied with.Record maintenance and grievance redressal system: —(32)The Gram Panchayat shall prepare and maintain or cause to be prepared and maintained such registers, vouchers and other documents in form and in such manner as may be specified in the Scheme containing particulars of job cards and pass books issued, name, age, and address of the head of the household and the adult members of the households registered with the Gram Panchayat.(33)The Gram Panchayat shall send such list or lists of the names and addresses of households and their adult member registered with it and supply such other information to the concerned Programme Officer at such periods and in such form as may be specified in the Scheme.(34)a. Notwithstanding anything contained in this Schedule, in the event of any national calamity such as flood, cyclone, tsunami and earthquake resulting in mass dislocation of rural population, the adult members of rural households of areas so affected may, —i. seek for registration and get job card issued by the Gram Panchayat or Programme Officer of the area of temporary relocation;ii. submit written or oral applications for work to the Programme Officer or the Gram Panchayat of the area of temporary relocation; andiii. apply for re-registration and re-issuance of job card in the event of any loss or destruction.b. The details of such job cards shall be intimated to the District Programme Co-ordinator.c. In the event of restoration of normalcy, the job card so issued shall be re-endorsed at original place of habitation and clubbed with the original job card on being retrieved.d. The number of days of employment so provided shall be counted while computing 100 days of guaranteed employment per household.(35)Every workers shall have an opportunity of being heard and register any grievance either orally or in writing, at all implementation levels for disposal as per the provisions of the Grievance Redressal Mechanism under the Scheme.