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 4 in Bihar Maternity Benefit Rules, 1964

4. Proof.

(1)The fact that a woman is pregnant or has been delivered of a child or has undergone miscarriage or is suffering from illness arising but of pregnancy, delivery, premature birth of a child or miscarriage shall be proved by the production of certificate to the effect-
(a)from a Gazetted Officer of the State or Central Government; or
(b)from an officer of the establishment in which the woman was employed holding a supervisory or managerial rank; or
(c)from a member of Parliament, State Legislature, the Local Municipality, or Notified Area Committee, or any other Local Authority; or
(d)from a Registered Medical Practitioner, vaid, Hakim, or Kaviraj.
The certificate shall ordinarily be in Form "B", but a certificate in any other form shall also be accepted by the employer provided it furnishes all the relevant informations.
(2)The fact that a woman has been confined may also be proved by the production of a certified extract from a birth register maintained under the provisions of any law for the time being in force or a certificate signed by a registered midwife.
(3)The fact that a woman has undergone miscarriage may also be proved by the production of a certificate signed by a registered midwife.
(4)The fact of death of a woman or a child may be proved by these production of a certificate to the effect in Form "C" from any of the person as referred to in sub-rule (1) or by production of a certified extract from a death register maintained under the provisions of any law for the time being in force.
(5)The certificate from a registered midwife shall be in Form 'D'.