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 14] [Entire Act]

Union of India - Section

Section 3 in The Dock Workers (Regulation Of Employment) Act, 1948

3. Scheme for ensuring regular employment of workers .-(1) Provision may be made by a scheme for the registration of dock workers [and employers] with a view to ensuring greater regularity of employment and for regulating the employment of dock workers, whether registered or not, in a port.

(2)In particular, a scheme may provide-
(a)for the application of the scheme to such classes of dock workers and employers as may be specified therein;
(b)for defining the obligations of dock workers and employers subject to the fulfilment of which the scheme may apply to them and the circumstances in which the scheme shall cease to apply to any dock workers or employers;
(c)for regulating the recruitment and entry into the scheme of dock workers, [and the registration of dock workers and employers] [ Substituted by Act 8 of 1962, Section 3, for " and their registration" (w.e.f. 1.6.1962).] including the maintenance of registers, the removal, either temporarily or permanently, of names from the registers and the imposition of fees for registration;
(d)for regulating the employment of dock workers, whether registered or not, and the terms and conditions of such employment, including rates of remuneration, hours of work and conditions as to holidays and pay in respect thereof;
(e)for securing that, in respect, of periods during which employment, or full employment, is not available for dock workers to whom the scheme applies and who are available for work, such workers will, subject to the conditions of the scheme, receive a minimum pay;
(f)for prohibiting, restricting or otherwise controlling the employment of dock workers to whom the scheme does not apply and the employment of dock workers by employers to whom the scheme does not apply;
(ff)[ for creating such fund or funds as may be necessary or expedient for the purposes of the scheme and for the administration of such fund or funds;] [ Inserted by Act 49 of 1980, Section 2 (yet to be enforced).]
(g)for the training [* * *] [ The words " and welfare" omitted by Act 54 of 1986, Section 23 (w.e.f. 15.4.1987).] of dock workers, insofar as satisfactory provision therefor does not exist apart from the scheme;
(gg)[ for the welfare of the officers and other staff of the Board;] [ Inserted by Act 31 of 1970, Section 2.]
[* * *] [ Clause (h) omitted by Act 54 of 1986, Section 23 (w.e.f. 15.4.1987).]
(i)for the manner in which, and the persons by whom, the cost of operating the scheme is to be defrayed;
(j)[ for constituting, [* * *] [Substituted by Act 29 of 1949, Section 2, for Clause (j). ][the authority to be responsible for the administration of the scheme;] [Substituted by Act 29 of 1949, Section 2, for Clause (j). ]
(k)for such incidental and supplementary matters as may be necessary or expedient for the purposes of the scheme.
(3)A scheme may further provide that a contravention of any provision thereof shall be punishable with imprisonment for such term as may be specified but in no case exceeding three months in respect of a first contravention or six months in respect of any subsequent contravention, or with fine which may extend to such amount as may be specified, but in no case exceeding five hundred rupees in respect of a first contravention or one thousand rupees in respect of any subsequent contravention, or with both imprisonment and fine as aforesaid.