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]

Union of India - Section

Section 21 in The War Injuries (Compensation Insurance) Act, 1943

21. Applications of the Scheme to certain parts of India.-

(1)If the Central Government is satisfied that by the law of 2[any part of India to which this Act does not extend] 3[or of the Administered Areas] provision has been made substantially corresponding to the provision made by this Act imposing liabilities upon employers and requiring them to take out policies of insurance covering such liabilities, the Central Government may, by notification in the Official Gazette, declare that this section shall apply 4[to the territory 5[of such part of India] or compris-ing the Administered Areas].
(2)On the application of this section 6[to any such territory] the Scheme made under this Act shall extend to the undertaking by the Central Government in respect of employers 7 [in that territory] of the same liabilities in the same manner, to the same extent and subject to the same conditions as if such employers were in 5[the territories to which this Act extends].
(3)On the application of this section 6[to any such territory] the provisions of section 10 shall be deemed to prohibit any person except a person authorised by the Central Government as its agent to issue policies in pursuance of the Scheme from carrying on after the date of the notification by which this section is applied the business of insuring employers 7[in that territory] against liabilities insurance against which is provided under the Scheme.The First Schedule][See Sections 2 and 5(1).]
Item No. Injury Percentage of disability
1. Loss of two or more limbs. 100
  Lunacy.
Jacksonian epilepsy.
Very severe facial disfigurement.
2. Loss of right arm above or at the elbow. 90
3. Severe facial disfigurement. 70
Total loss of speech.
Loss of left arm above or at the elbow.
Loss of right arm below the elbow.
Loss of leg at or above the knee.
4. Loss of left arm below the elbow. 60
Loss of leg below the knee.
Permanent total loss of hearing.
5. Loss of one eye. 50
Loss of right thumb or four fingers of right hand.
6. Loss of all toes of both feet above knuckle. 40
Loss of left thumb or four fingers of left hand or three fingers of right hand.
7. Loss of all toes of one foot above knuckle. 30
8. Loss of all toes of both feet at or below knuckle.
Limited restriction of movement of joints through injury without penetration, limited function of limb through fracture. 20
Loss of two fingers of either hand.
Compound fracture of thumb or two or more fingers of either hand with impaired function.
9. Loss of one phalanx of thumb. 10
Loss of index finger.
Loss of great toe.
The Second Schedule[See Section 11(1)]