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 Bihar - Section

Section 26 in The Bihar Contract Labour (Regulation and Abolition) Rules, 1972

26. [ Fees. [New data table for Fees Substituted vide S.O. 323, dated 30th November, 1992 [Published in Bihar Gazette (Extraordinary) dated 30.11.1992]]

(1)The fees to be paid for the grant of a certificate of registration under Section 7 shall be as specified below, namely:-If the number of workmen proposed to be employed on contract on any day:-
  Rs.
  (a) exceeds 10 but does not exceed 20 - 120
  (b) exceeds 20 but does not exceed 50 - 300
  (c) exceeds 50 but does not exceed 100 - 600
  (d) exceeds 100 but does not exceed 200 - 1200
  (e) exceeds 200 but does not exceed 40 - 2400
  (f) exceeds 400 - 3.000
(2)The fees to be paid for the grant of a licence under Section 12 shall be as specified below:-If the number of workmen employed by the contractor on any day-
  Rs.
  (a) exceeds 10 but does not exceed 20 - 40
  (b) exceeds 20 but does not exceed 50 - 100
  (c) exceeds 50 but does not exceed 100 - 200
  (d) exceeds 100 but does not exceed 200 - 400
  (e) exceeds 200 but does not exceed 40 - 800
  (f) exceeds 400 - 1,000]