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] [Section 3] [Entire Act]

Union of India - Subsection

Section 3(2) in The Child and Adolescent Labour (Prohibition And Regulation) Act, 1986

(2)Nothing in sub-section (1) shall apply where the child,--
(a)helps his family or family enterprise, which is other than any hazardous occupations or processes set forth in the Schedule, after his school hours or during vacations;
(b)works as an artist in an audio-visual entertainment industry, including advertisement, films, television serials or any such other entertainment or sports activities except the circus, subject to such conditions and safety measures, as may be prescribed:
Provided that no such work under this clause shall effect the school education of the child.Explanation.-- For the purposes of this section, the expression,
(a)"family" in relation to a child, means his mother, father, brother, sister and father's sister and brother and mother's sister and brother;
(b)"family enterprise" means any work, profession, manufacture or business which is performed by the members of the family with the engagement of other persons;
(c)"artist" means a child who performs or practices any work as a hobby or profession directly involving him as an actor, singer, sports person or in such other activity as may be prescribed relating to the entertainment or sports activities falling under clause (b) of sub-section (2).