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 1] [Entire Act]

Union of India - Section

Section 3 in The Workmen's Compensation Rules, 1924

3. When application may be made without medical certificate .-Application for review of a half-monthly payment under section 6 may be made without being accompanied by a medical certificate-

(a)by the employer, on the ground that since the right to compensation was determined the workmen's wages have increased;
(b)by the workman, on the ground that since the right to compensation was determined his wages have diminished;
(c)by the workman, on the ground that the employer, having commenced to pay compensation, has ceased to pay the same, notwithstanding the fact that there has been no change in the workman's condition such as to warrant such cessation;
(d)either by the employer, or by the workman, on the ground that the determination of the rate of compensation for the time being in force was obtained by fraud or undue influence or other improper means;
(e)either by the employer or by the workman, on the ground that in the determination of compensation there is a mistake or error apparent on the face of the record.