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 West Bengal - Section

Section 48 in West Bengal Contract Labour (Regulation and Abolition) Rules, 1972

48.

The canteen shall be run on no-profit-no-loss basis, provided that the following items shall not be taken into consideration as expenditure, namely,—
(a)the rent for the land building ;
(b)the depreciation and maintenance charges for the building and equipment provided for in the canteen ;
(c)the cost of purchase, repairs and replacement of equipments including furniture, crockery, cutlery and utensils ;
(d)the water charges and other charges incurred for lighting and ventilation ;
(e)the interest on the amount spent on the provision and maintenance of furniture and equipment provided for in the canteen.