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]

State of Karnataka - Section

Section 2 in Karnataka Toddy Workers' Welfare Fund Act, 1981

2. Definitions.

- In this Act, unless the context otherwise requires ,-
(a)"Board" means the Karnataka Toddy Workers' Welfare Fund Board constituted under section 5 ;
(b)"contribution" means a contribution payable in respect of a member under the scheme ;
(c)"employer" means any person who employs whether directly or through another person, or whether on behalf of himself or any other person, one or more employees and includes any person who has a licence for the manufacture, distribution, transport, storage or sale of toddy, under the Karnataka Excise Act, 1965 (Karnataka Act 21 of 1966) ;
(d)"employee" means any person who is employed for wages in connection with the manufacture, distribution, transport, storage or sale of toddy and who gets his wages directly or indirectly from the employer and includes any person employed by or through a contractor or through an agent in or in connection with the manufacture, distribution, transport, storage or sale of toddy ;
(e)"Fund" means the Karnataka Toddy Workers' Welfare Fund established under section 3 ;
(f)"manufacture" means any process for the preparation and collection of toddy and includes the preparation of a tree for tapping ;
(g)"member" means a member of the Fund ;
(h)"Schedule" means the Schedule appended to this Act ;
(i)"Scheme" means the Scheme framed under this Act ;
(j)"toddy", means fermented or unfermented juice drawn from an excise tree as defined in clause (27) of section 2 of the Karnataka Excise Act, 1965;
(k)"wages" means all emoluments which are earned by an employee while on duty or on leave with wages in accordance with the terms of the contract of employment and which are paid or payable in cash to him, but does not include,-
(i)the cash value of any food concession ;
(ii)overtime allowance, bonus and commission.