Section 158Q(2) in The Himachal Pradesh Panchayati Raj Act, 1994
(2)No deduction or abatement of the wages of any such person shall be made on account of a holiday having been granted in accordance with sub-section (1) and if such person is employed on the basis that he would not ordinarily receive wages for such a day, he shall nonetheless be paid for such day the wages; he would have drawn had not a holiday been granted to him on that day.