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]

Union of India - Section

Section 65 in Employees' State Insurance (General) Regulations, 1950

65. Notice of accident.-

(i)Every insured person who sustains personal injury caused by accident arising out of and in the course of his employment in a factory or establishment shall give notice of such injury either in writing or orally, as soon as practicable after the happening of the accident:
Provided that any such notice required to be given by an insured person may be given by some other person acting on his behalf.Explanation.-No such notice shall be required to be given by an insured person if an employment injury is caused by any Occupational Disease specified in Schedule III to the Workmen's Compensation Act, 1923 (8 of 1923).
(ii)Every such notice shall be given to the employer or to a foreman or to other official under whose supervision the insured person is employed at the time of the accident or any other person designated for the purpose by the employer and shall contain the appropriate particulars.
(iii)Any entry of the appropriate particulars of the accident made in a book kept for that purpose in accordance with the next following regulation shall, if made as soon as practicable after the happening of the accident by the insured person or by some other person acting on his behalf, be sufficient notice of the accident for the purpose of these regulations.
(iv)In this regulation and the next following regulation, the expression "appropriate particulars" means the particulars indicated below:
(a)full name, Insurance number, sex, age, address, occupation, department and shift of the injured person;
(b)date and time of accident;
(c)place where accident happened;
(d)cause and nature of injury;
(e)name, address and occupation of the person giving the notice, if he is other than the injured person;
(f)a statement of what exactly the injured person was doing at the time of injury;
(g)name, addresses and occupation of two persons who were present at the spot when accident happened; and
(h)remarks, if any.