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 67] [Entire Act]

State of Tripura - Subsection

Section 67(2) in Tripura Contract Labour (Regulation and Abolition) Rules 1978

(2)In respect of establishments not covered under sub-rule (1), the following provisions shall apply, namely :
(a)Every contractor shall maintain a Muster Roll Register and a Register of Wages in Form No. XVI and Form No. XVII respectively :
Provided that a combined Muster Roll-cum-Wages Register in Form No. XVIII shall be maintained by the contractor where the wage period is one week or less.
(b)Where the wage period is one week or more, the contractor shall issue wages slip in Form No. XIX to workers at least a day prior to the disbursement of wages.
(c)Signature or thumb impression of every worker on the Register of Wages or Wages-cum-Muster Roll, as the case may be, shall be obtained and the entries therein, shall be authenticated by the initials of the contractor or his representative, duly certified by the authorised representative of the principal employer as required by Rule 62.
(d)Register of Deductions for damages or loss, Register of Fines and Register of Advances shall be maintained by every contractor in Form No. XX, XXI and XXII respectively.
(e)A Register of Overtime shall be maintained by every contractor in Form XXIII to record therein number of hours and wages paid for overtime work, if any.