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 6] [Entire Act]

State of Uttarakhand - Subsection

Section 6(2) in Uttarakhand Mahatma Gandhi National Rural Employment Guarantee Act Compensation for delayed Payment of Wage Rules, 2018

(2)For the above purpose, the following compensation shall be paid by the Programme Officer except for the following circumstances-
(A)Fund are not available at the Payment Authority level.
(B)Wages have been paid in time, but details not entered in MIS.
(C)Natural Disasters.