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 20] [Entire Act]

Union of India - Subsection

Section 20(2) in The War Injuries (Compensation Insurance) Act, 1943

(2)Without prejudice to the generality of the foregoing power such rules may prescribe-
(a)the principles to be followed in ascertaining the total wages bill of an employer, including provision for the exclusion therefrom of certain categories of wages or of certain elements included in the definition of wages;
(b)the form of the policies of insurance referred to in sub-section (2) of section 7;
(c)the period referred to in clause (g) of sub-section (5) of section 7;