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 4] [Entire Act]

State of Gujarat - Section

Section 11 in The Bombay Labour Welfare Fund Act, 1953

11. Appointment and Powers of Welfare Commissioner.

(1)
(i)The Welfare Commissioner shall be appointed by the Board with the previous approval of the State Government;
(ii)the Welfare Commissioner shall be the principal executive officer of the Board;
(iii)it shall be the duty of the Welfare Commissioner to ensure that the provisions of this Act and the rules made there under are duly carried out and for this purpose he shall have power to issue such order not inconsistent with the provisions of the Act and rules made thereunder as he deems fit including any order implementing the decisions taken by the Board under the Act or rules made thereunder.
[* ***** *] [Sub section (2) was deleted by Gujarat 47 of 1961, Section 10.]