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 6 in Khadi And Village Industries Commission Employees (Conduct) Regulations, 2003

6. Prohibition of sexual harassment of working women.

(1)No employee shall indulge in any act of sexual harassment of any woman at her work place.
(2)Every employee who is incharge of a work place shall take appropriate steps to prevent sexual harassment to any woman at such work place.[Explanation. - For the purpose of this regulation,-
(a)"sexual harassment" includes any one or more of the following acts or behavior, (whether directly or by implication) namely:-
(i)physical contact and advance; or
(ii)demand or request for sexual favours; or
(iii)sexually coloured remarks; or
(iv)showing any pronography; or
(v)any other unwelcome physical, verbal or non-verbal conduct of a sexual nature.
(b)The following circumstances, among other circumstances, if it occurs or is present in relation to or connected with any act or behaviour of sexual harassment may amount to sexual harassment:-
(i)implied or explicit promise of preferential treatment in employment; or
(ii)implied or explicit threat of detrimental treatment in employment; or
(iii)implied or explicit threat of her present or future employment status; or
(iv)interference with her work or creating an intimidating or offensive or hostile work environment for her; or
(v)humiliating treatment likely to affect her health or safety.
(c)"workplace" includes -
(i)any department, organisation, undertaking, establishment, enterprise, institution, office, branch or unit which is established, owned, controlled or wholly or substantially financed by funds provided directly or indirectly by the Central Government or Commission.
(ii)hospital or nursing homes;
(iii)any sports institute, stadium, sports complex or competition or games venue, whether residential or not used for training, sports or other activities relating thereto';
(iv)any place visited by the employee arising out of or during the course of employment including transportation provided by the employer for undertaking such training;
(v)a dwelling place or a house.]