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 13 in Code on Social Security, 2020

13. Entrustment of additional functions to Social Security Organisations.

- Notwithstanding anything contained in this Code, the Central Government may, by notification,-
(i)assign additional functions to a Social Security Organisation including administration of any other Act or scheme relating to social security subject to such provisions as may be specified in this behalf in the notification:
Provided that while the additional function of administering the Act or scheme are assigned under this clause to a Social Security Organisation, the officer or authority of such organisation, to whom such function has been assigned, shall exercise the powers under the enactment or scheme required for discharging such function in the manner as may be specified in the notification:Provided further that the Social Security Organisations may assign such additional functions to existing officers or appoint or engage new officers necessary for such purpose, if such functions may not be performed and completed with the assistance of its personnel as existing immediately before the assignment of the additional functions;
(ii)specify the terms and conditions of discharging the functions under clause (i) by the Social Security Organisation;
(iii)provide that the expenditure incurred in discharging the functions specified in clause (i) including appointment or engagement of personnel necessary for proper discharge of such functions shall be borne by the Central Government;
(iv)specify the powers which the Social Security Organisation shall exercise while discharging the functions specified in clause (i); and
(v)provide that any expenditure referred to in clause (iii) shall be made by the Social Security Organisation after prior approval of the Central Government.