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 4] [Entire Act]

State of Bihar - Subsection

Section 4(10) in Mahatma Gandhi National Rural Employment Guarantee Scheme, Bihar -Compensation to workers for the delay in Wage Payment Rules, 2017

(10)Accounting for Compensation paid-For Accounting for the compensation paid, a separate account within SEGF shall be maintained and reflected in the MIS under e-FMS. The District Programme Coordinator, Additional District Programme Coordinator and Programme Officer shall ensure recovery of compensation amount so paid from the honorarium / salary of the functionaries, for such delay in payment of unskilled wages. The amount so recovered shall be reimbursed into the SEGF account.