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 Punjab - Section

Section 2 in The Punjab Industrial Establishments (National and Festival Holidays and Casual and Sick Leave) Act, 1965

2. Definitions.

- In this Act, unless the context otherwise requires -
(a)"day" means a period of twenty-four hours beginning at mid-night:
Provided that in the case of a worker who works in a shift which extends beyond mid-night, such period of twenty-four hours shall begin when his shift ends;
(b)"worker" means -
(i)any person (including an apprentice) employed in any industrial establishment to do any skilled or unskilled, manual, supervisory, technical or clerical work for hire or reward, whether the terms of employment be expressed or implied; or
(ii)any other person employed in any industrial establishment whom the Government may, by notification, declare to be a worker for the purposes of this Act;
(c)"employer", when used in relation to an industrial establishment, means the person who has ultimate control over the affairs of the industrial establishment, and, where the affairs of any industrial establishment are entrusted to any other person, whether called a managing agent, manager, superintendent, or by any other name, such other person shall be deemed to be the employer;
(d)"Government" means the Government of the State of Punjab;
(e)"Industrial establishment" means -
(i)any factory as defined in clause (m) of section 2 of the Factories Act, 1948 (Central Act 63 of 1948), or any place which is deemed to be a factory under sub-section (2) of section 85 of hat Act; or
(ii)any plantation as defined in clause (f) of section 2 of the Plantation Labour Act, 1951 (Central Act 69 of 1951);
(f)"Inspector" means an Inspector appointed under sub-section (1) of section 7;
(g)"prescribed" means prescribed by rules made under this Act;
(h)"wages" means all remuneration (whether by way of salary, allowances or otherwise) expressed in terms of money or capable of being so expressed which would, if the terms of employment, express or implied, were fulfilled, be payable to a worker in respect of his employment or of work done in such employment, but does not include -
(a)any bonus;
(b)the value of any house accommodation, supply of light, water, medical facilities or other amenity or of any service or of any concessional supply of foodgrains or other articles;
(c)any contribution paid or payable by the employer :-
(i)to any pension or provident fund, and the interest which may have accrued thereon; or
(ii)for the benefit of the worker under any law for the time being in force;
(d)any travelling allowance or the value of any travelling concession;
(e)any sum paid to the worker to defray special expenses entailed on him by the nature of his employment; or
(f)any gratuity payable on the termination of employment.