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 Maharashtra - Section

Section 119 in Maharashtra Factories Rules, 1963

119. Returns.

- The manager of every factory shall furnish to the Inspector or other officer appointed by the State Government in this behalf the following returns, namely :-
(1)Annual returns - On or before the 1st February of each year, an annual return in duplicate in Form 27 relating to the following matters,-
(a)average number of workers employed daily and normal hours worked per week;
(b)leave with wages;
(c)number of discharged or dismissed workers;
(d)wages in lieu of leave;
(e)compensatory holidays;
(f)canteens in the case of factories wherein more than 250 workers ordinarily employed;
(g)creches in the case of factories wherein more than 50 women-workers are ordinarily employed;
(h)shelters, rest-rooms, and lunch-rooms in the case of factories wherein more than 150 workers are ordinarily employed;
(i)[ accidents and statistics.] [Inserted by G.N., dated 13.10.1981.]
(j)[ Such other matters or items as may be prescribed in Form 27.] [Inserted by G.N., dated 29.7.1985.]
(2)[ ******] [deleted by G.N. dated 1.8.2000 published in MGG Part I-L, Extraordinary P.100]
(3)Annual return of holidays. - Before the end of each year, a return giving notice of all the days on which it is intended to close the factory during the next ensuing year. If in any year a factory is newly started or re-started after+ a closure + during the previous year, such return shall be submitted before the date as such starting or re-starting for the remaining period of the year:Provided that the State Government may dispense with this return in the case of any specified factory or of any class of factories or of the factories in any particular area:Provided further that the annual return of holidays shall be dispensed with in case of all factories,-
(a)which regularly observe Sundays as holidays; or
(b)which regularly observe a fixed day in a week as a holiday; or
(c)which observe holidays according to a list approved by the Chief Inspector.
Where the manager of any factory makes any departure from such a holiday or list of holidays as aforesaid, prior intimation shall be given to the Chief Inspector.