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 Maharashtra - Section

Section 11 in The Maharashtra Domestic Workers Welfare Board Act, 2008

11. Registration of domestic worker as beneficiary.

(1)Every domestic worker who has completed eighteen years of age, but has not completed sixty years of age and who has been engaged in any domestic work shall be eligible for registration as a beneficiary under this Act.
(2)An application for registration shall be made in such form as may be prescribed and shall be submitted to the officers authorised by the Board in this behalf.
(3)Every application under sub-section (2) shall be accompanied by such documents together with such fees as may be prescribed, from time to time.
(4)If the officer authorised by the Board under sub-section (2) is satisfied that the applicant has complied with the provisions of this Act and the rules made thereunder, he shall register the name of the domestic worker as a beneficiary under this Act or he may for reasons to be recorded in writing reject the application:Provided that, the application for registration shall not be rejected unless the applicant has been given a reasonable opportunity of being heard.
(5)Any person aggrieved by the decision under sub-section (4) may, within thirty days from the date of such decision, prefer an appeal to the Secretary of the Board or any other officer authorised by the Board in this behalf and decision of the Secretary on such appeal shall be final:Provided that, the Secretary may entertain the appeal after the expiry of the said period of thirty days, if he is satisfied that the applicant was prevented by sufficient cause from filing the appeal in time.
(6)The Secretary of the Board shall cause to maintain such registers as may be prescribed.