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 Tamilnadu - Section

Section 248 in The Tamil Nadu Building and other Construction Workers (Regulation of Employment and Conditions of Service) Rules, 2006

248. Payment of wages.

- An employer shall ensure at a construction site of a building or other construction work that,-
(a)the wages of every building worker employed at such construction site where less than one thousand such building workers are employed, are paid before the expiry of the seventh day and in other cases before the expiry of tenth day after the last day of the period, in respect of which such wages are payable.
(b)in case the employment of such building worker terminated by or on behalf of such employer, the wages earned by such building worker, are paid before the expiry of the second working day from the day on which employment of such building worker is terminated; and
(c)all payments of wages are made on a working day at such construction site and during the working time and on a date notified in advance and in case the work is completed the final payment of wages is made within 48 hours of such completion of work.