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 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(5) in The Rajasthan Maternity Benefit Act, 1953

(5)[ A woman worker shall be employed on light work during a period of one month prior to her proceeding on maternity leave. The employer shall also afford reasonable adequate nursing breaks for nursing mothers.] [Substituted by Act No. 32 of 1959.]