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]

Union of India - Section

Section 156 in Code on Social Security, 2020

156. Power of State Government to make rules.

(1)The State Government may, by notification, and subject to the condition of previous publication, make rules not inconsistent with this Code, for the purpose of giving effect to the provisions thereof.
(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the manner of exercising the powers and performance of functions by State Unorganised Workers' Board under sub-section (9), the manner of nomination of members of the Board, their term of office and other conditions of service, the procedure to be followed in the discharge of their functions by, and the manner of filling vacancies among the members of, the Board under sub-section (12), and the time, place and rules of procedure relating to the transaction of business at its meetings under sub-section (14) of section 6;
(b)the terms and conditions of appointment and the salaries and other allowances payable to the chairperson and the other members of the Building Workers' Welfare Board and the manner of filling of casual vacancies of such members, under sub-section (4), the terms and conditions of appointment and the salary and allowances payable to the Secretary and the other officers and employees of the said Board under clause (c) of sub-section (5) of section 7;
(c)procedure to be followed by the Employees' Insurance Court under sub-section (2) and the rules under sub-section (3) of section 50;
(d)the amount to be deposited towards the expenditure of the funeral of the employee with the competent authority by the employer under sub-section (7) of section 76;
(e)conditions when application for review is made without certificate of a medical practitioner under sub-section (1) of section 79;
(f)the frequent interval for medical examination under the proviso to sub-section (1) of section 84;
(g)the form of statement to be submitted by the employer under sub-section (1) of section 88;
(h)the manner in which matters may be dealt with by or before a competent authority under sub-section (1) of section 92;
(i)time-limit for disposal of application and costs incidental to the proceedings under sub-section (4) of section 93;
(j)the manner of authentication of memorandum under section 97;
(k)such other sources of funding and the manner of administering and expending of the fund under sub-section (5) of section 141; and
(l)any other matter which is required to be, or may be, prescribed by the State Government under the provisions of this Code.