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 22] [Entire Act]

Union of India - Section

Section 14 in The Payment Of Bonus Act, 1965

14. Computation of number of working days.—

For the purposes of section 13, an employee shall be deemed to have worked in an establishment in any accounting year also on the days on which—
(a)he has been laid off under an agreement or as permitted by standing orders under the Industrial Employment (Standing Orders) Act, 1946 (20 of 1946), or under the Industrial Disputes Act, 1947 (14 of 1947), or under any other law applicable to the establishment;
(b)he has been on leave with salary or wage;
(c)he has been absent due to temporary disablement caused by accident arising out of and in the course of his employment; and
(d)the employee has been on maternity leave with salary or wage, during the accounting year.