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 80] [Entire Act]

Union of India - Subsection

Section 80(1) in Employees' State Insurance (General) Regulations, 1950

(1)A claim for dependants' benefit shall be submitted to the appropriate [Branch Office] [ Substituted by Noti. No. N-11/13/2/2003-P&D, dated 1.10.2004, for " Local Office" (w.e.f. 1.1.2005).] by post or otherwise in [Form 15] [ Substituted by Noti. No. N-11/13/2/2003-P&D, dated 1.10.2004, for " Form 18" (w.e.f. 1.1.2005).] by the dependant or dependants concerned or by their legal representative or, in case of a minor, by his guardian, and such claim shall be supported by documents proving
(i)that the death is due to an employment injury;
(ii)[ that the person claiming is a dependant entitled to claim as provided in rule 58 of the Employees' State Insurance (Central) Rules, 1950;] [ Substituted by Noti. No. N-12/13/1/90-P&D, dated 17.5.1991 (w.e.f. 15.6.1991).]
(iii)the age of the claimant;
(iv)the infirmity of the dependant claiming to be infirm within the purview of [rule 58 of the Employees' State Insurance (Central) Rules, 1950] [[Substituted by Noti. No. N-12/13/1/90-P&D, dated 17.5.1991 (w.e.f.
15.6.1991). ]] by a certificate of such medical or other authority as the Director-General may, by a general or special order specify in this behalf:
Provided that where the appropriate Regional Office is satisfied about the bona fides of the applicant or about the truth of the facts relating to any of the matters mentioned above, one or more of the documents may be dispensed with.