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 11] [Entire Act]

State of Tamilnadu - Subsection

Section 11(3) in The Tamil Nadu Catering Establishments Act, 1958

(3)
(a)Notwithstanding any contract to the contrary, no deduction shall be made from the wages of any employee on account of any holiday allowed to him under sub-section (1) or sub-section (2).
(b)Every employee shall be paid wages [* * *] [The expression 'at the ordinary rates of wages as defined in the Explanation to section 8' was omitted by Tamil Nadu Act 29 of 1975.] for each of the holidays allowed to him under sub-section (2).