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 241] [Entire Act]

State of Tamilnadu - Subsection

Section 241(2) in The Tamil Nadu Building and other Construction Workers (Regulation of Employment and Conditions of Service) Rules, 2006

(2)Every employer shall, in respect of each work on which he engages building workers,-
(a)issue, where the wage period is one week or more, wage book to each of such building worker in Form XXIII under Schedule XIII to these rules to such building workers in which entries shall be made at least a day prior to the disbursement of wages to them.
(b)issue, a service certificate to each of such building worker in Form XXIV under Schedule XIII to these rules, to such building workers, on termination of his service on account of completion of such work or for any other reason; and
(c)obtain signature or thumb-impression of each such building worker against the entries relating to him, on the register of wages and such entries shall be authenticated by the employer or his authorised representative.