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 22] [Entire Act]

State of Tamilnadu - Section

Section 2 in Tamil Nadu Payment of Subsistence Allowance Act, 1981

2. Definitions.

- In this Act, unless the context otherwise requires, -(a)"employee" means any person employed in, or in connection with the work or activities of, any establishment to do any skilled, semi-skilled or unskilled manual, supervisory, technical, clerical or any other kind of work or activities for hire or reward, whether the terms of employment be expressed or implied, but does not include any such person -(i)who is employed mainly in a management or administrative capacity; or(ii)who, being employed in a supervisory capacity, [draws wages exceeding three thousand and five hundred rupees per mensem] [Substituted for the expression 'draws wages exceeding five hundred rupees per mensem' by Tamil Nadu Payment of Subsistence Allowance (Amendment) Act, 1999 (Tamil Nadu Act 35 of 1999).] or exercises, either by the nature of the duties attached to the office or by reason of the powers vested in him, functions mainly of a managerial nature;(b)"employer" means the owner of an establishment and includes any person entrusted with the supervision and control of employees in such establishment;(c)"establishment" means any place where any industry, trade, business, undertaking, manufacture, occupation or service is carried on, and with respect to which the executive power of the State extends, but does not include -(i)any office or department of the Central or the State Government; or(ii)a railway administration; or(iii)any mine or oil field; or(iv)any major port; or(v)any public sector undertaking of the Central Government.Explanation. - For the purpose of this clause "any public sector undertaking of the Central Government" means an establishment owned, controlled or managed by -
(1)the Central Government or a department of the Central Government;
(2)a Government company as defined in section 617 of the Companies Act, 1956 (Central Act I of 1956) and owned or controlled by the Central Government;
(3)a Corporation established by or under a Central Act, which is owned, controlled or managed by the Central Government; -
(d)"Government" means the State Government;
(e)"industry" means an industry as defined in section 2(j) of the Industrial Disputes Act, 1947 (Central Act XIV of 1947);
(f)"period of suspension" includes the period taken to obtain permission where such permission of the authority under sub-section (1) of section 33 of the Industrial Disputes Act, 1947 (Central Act: XIV of 1947), is necessary before the employment of an employee is validly terminated;
(g)"suspension" means an interim decision of an employer as a result of which an employee is debarred temporarily from attending to his office and performing his functions in the establishment on the ground that -
(1)an enquiry into grave charges against him is contemplated or is pending or no final order after the completion of the enquiry has been passed; or
(2)a complaint against him of any criminal offence is under investigation or trial or the complaint has not been finally disposed of;
(h)"wages" shall have the same meaning as in clause (rr) of section 2 of the Industrial Disputes Act, 1947 (Central Act XIV of 1947).