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 12] [Entire Act]

State of Goa - Subsection

Section 12(3) in The Goa, Daman and Diu Labour Welfare Fund Act, 1986

(3)As soon as possible after the payment of any unpaid accumulation is made to the Board, the Board shall by notice-
(a)exhibit on the notice-board of the establishment in which the unpaid accumulation was earned; and
(b)publish in the Government Gazette, and in such other manner as may be prescribed, regard being had to the amount of the unpaid accumulation; invite claims by employees, their heirs, legal representatives or assigns for any payment due to them. The notice shall be given in the manner aforesaid in June and December of every year, for a period of three years from the date of the payment of the unpaid accumulation to the Board.