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 1] [Entire Act]

Union of India - Section

Section 16 in The Inter-State Migrant Workmen (Regulation Of Employment And Conditions Of Service) Act, 1979

16. Other facilities.—

It shall be the duty of every contractor employing inter-State migrant workmen in connection with the work of an establishment to which this Act applies,—
(a)to ensure regular payment of wages to such workmen;
(b)to ensure equal pay for equal work irrespective of sex;
(c)to ensure suitable conditions of work to such workmen having regard to the fact that they are required to work in a State different from their own State;
(d)to provide and maintain suitable residential accommodation to such workmen during the period of their employment;
(e)to provide the prescribed medical facilities to the workmen, free of charge;
(f)to provide such protective clothing to the workmen as may be prescribed; and
(g)in case of fatal accident or serious bodily injury to any such workman, to report to the specified authorities of both the States and also the next of kin of the workman.