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 Tamilnadu - Section

Section 15 in Tamil Nadu Manual Workers Social / Security and Welfare Scheme, 2006

15. Intimation about change of employer, employment, place, etc.

- Every registered manual worker who leaves or changes his service under an employer, or changes his scheduled employment to another, or migrates from one place to another place shall, within thirty days of such change intimate the [Labour Officer (Social Security Scheme) of the respective district] [Substituted for 'Chief Executive Officer or any other officer authorised by the Chief Executive Officer in this behalf' by Notification No. II(2)/LE/515(d-l)/2008, G.O. Ms. No. 122, dated 24.10.2008, published dated 31.10.2008.] by a letter sent by registered post or delivered in person.