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]

State of Uttar Pradesh - Section

Section 24 in The U.P. Dookan Aur Vanijya Adhisthan Adhiniyam, 1962

24. Right of absence during pregnancy.

(1)A pregnant woman employee may, by seven clear days' notice in writing, require her employer to relieve her from duty for a period not exceeding six weeks preceding the expected date of delivery.
(2)On receipt of the notice the employer shall, subject to the provisions of sub-section (3), permit such employer to remain absent from duty for a period of six weeks ending with the expected date of her delivery.
(3)
(a)On receipt of the notice, the employer may require such employee to be examined at his cost by a lady doctor, if she so desires, or, otherwise, by any qualified medical practitioner or a midwife.
(b)If the woman employee-
(i)refuses to submit herself to medical examination, or-
(ii)on such examination is found not pregnant, or not likely to be delivered of a child within six weeks of the date from which permission for absence from duty is desired, the employer may refuse to relieve her from duty, so however that the employee, if found pregnant shall be allowed to remain absent from duty for a period of six weeks prior to the expected date of her delivery.