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 23 in Tamil Nadu Manual Workers Social / Security and Welfare Scheme, 2006

23. Assistance for delivery or the miscarriage of pregnancy or the termination of pregnancy by registered female manual worker.

- [(1) The Labour Officer (Social Security Scheme) of the respective district shall, on an application from a registered female manual worker, sanction the assistance as indicated below, after due verification of the proof produced by her of her pregnancy or delivery of child by her or the miscarriage of her pregnancy or the termination of pregnancy:-
(i) Pregnancy - Rs.6,000/-
    (Rs.3,000/- shall be paid on the seventh monthof pregnancy and remaining Rs.3,000/- shall be paid on deliveryof the child)
(ii) Miscarriage of pregnancy -Rs.3,000/-
(iii) Termination of pregnancy -Rs.3,000/-]
(2)The amount shall be sanctioned, only if the following conditions are fulfilled, namely:-
(a)registered female manual worker can get this assistance only twice;
(b)registered female manual worker shall have no dues payable to the Board;and
(c)registered female manual worker shall not be given this assistance if she already has two children.
(3)The application for claiming the amount specified in sub-clause (1) shall be in Form-XIV.