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]

NCT Delhi - Section

Section 54 in Delhi Prisons (Transfer of Prisoner, Labour and Jail Industry, Food, Clothings and Sanitation) Rules, 1988

54. Manufacture of articles for sale.

(1)When the requirements of the jail and other departments have been met to the fullest extent it is possible to meet them, prison labour may be employed in the manufacture of such articles as will be least likely to compete with any local industry for sale to the public at current market rates.
(2)Traders, wholesale and retail, should be dealt with, in preference to consumers amongst the public.Note 1: When market rates do not exist or cannot be ascertained the price of jail-made? articles must be calculated and must always include :-
(a)the price of the raw materials;
(b)the wages of jail labour, rated according to the minimum wages fixed by Public Works Department and Industries Department for skilled labour ;
(c)a percentage for wear and tear of plant, and
(d)a percentage on account of profits.
Note 2: In the case of articles supplied to Government or to the public the percentage on account of profits may ordinarily be fixed at 10 per cent on the cost of the raw material and labour; if the prices thus found are below the ordinary rates at which the goods could be procured by the same class of purchasers in the open market they must be raised to at least such market rates.Note 3: A price list of the articles manufactured in every jail is to be prepared and exhibited in the office. This list must be revised from time to time as may be necessary.