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 85 in The Employees' State Insurance (General) Regulations, 1950

85. [ 95A Medical benefit to families of insured persons. -(1) Medical benefit may be extended to the families of insured persons from such date as the Corporation may, in consultation with State Government, notify.

(2)The family of an insured person shall become entitled to medical benefit [from the day the insured person himself] becomes entitled to medical benefit and shall continue to be so entitled so long as the insured person is entitled to receive medical benefit for himself, or in the case of death of the insured person till such date up to which the insured person would have remained entitled to medical care had he survived.
(3)The nature and scale of medical benefit to which the family of an insured person shall be entitled shall be such as may be specified by the State Government in consultation with the Corpo­ration from time to time.[(4) The appropriate office shall arrange to add in Form 4, [Form 4A], the particulars of the family entitled to medical benefits.] [***]].