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 12] [Entire Act]

Union of India - Section

Section 22 in The Building and Other Construction Workers (Regulation of Employment and Conditions of Service) Act, 1996

22. Functions of the Boards.—

(1)The Board may—
(a)provide immediate assistance to a beneficiary in case of accident;
(b)make payment of pension to the beneficiaries who have completed the age of sixty years;
(c)sanction loans and advances to a beneficiary for construction of a house not exceeding such amount and on such terms and conditions as may be prescribed;
(d)pay such amount in connection with premia for Group Insurance Scheme of the beneficiaries as it may deem fit;
(e)give such financial assistance for the education of children of the beneficiaries as may be prescribed;
(f)meet such medical expenses for treatment of major ailments of a beneficiary or, such dependant, as may be prescribed;
(g)make payment of maternity benefit to the female beneficiaries; and
(h)make provision and improvement of such other welfare measures and facilities as may be prescribed.
(2)The Board may grant loan or subsidy to a lcoal authority or an employer in aid of any scheme approved by the State Government for the purpose connected with the welfare of building workers in any establishment.
(3)The Board may pay annually grants-in-aid to a local authority or to an employer who provides to the satisfaction of the Board welfare measures and facilities of the standard specified by the Board for the benefit of the building workers and the members of their family, so, however, that the amount payable as grants-in-aid to any local authority or employer shall not exceed—
(a)the amount spent in providing welfare measures and facilities as determined by the State Government or any person specified by it in this behalf, or
(b)such amount as may be prescribed, whichever is less: Provided that no grants-in-aid shall be payable in respect of any such welfare measures and facilities where the amount spent thereon determined as aforesaid is less than the amount prescribed in this behalf.