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 213] [Entire Act]

Union of India - Section

Section 1 in The Employees' State Insurance Act, 1948

1. Short title, extent, commencement and application. —

(1)This Act may be called the Employees' State Insurance Act, 1948.
(2)It extends to the whole of India.
(3)It shall come into force on such date or dates as the Cen­tral Government may, by notification in the Official Gazette, appoint, and different dates may be appointed for different provisions of this Act and for different States or for differ­ent parts thereof.
(4)It shall apply, in the first instance, to all factories (including factories belonging to the Government) other than seasonal factories:Provided that nothing contained in this sub-section shall apply to a factory or establishment belonging to or under the control of the Government whose employees are otherwise in receipt of benefits substantially similar or superior to the benefits pro­vided under this Act.
(5)The appropriate Government may, in consultation with the corporation and where the appropriate Government is a State Government, with the approval of the Central Government, after giving one month's notice of its intention of so doing by notifi­cation in the Official Gazette, extend the provisions of this Act or any of them, to any other establishment or class of establis­hments, industrial, commercial, agricultural or otherwise:Provided that where the provisions of this Act have been brought into force in any part of a State, the said provisions shall stand extended to any such establishment or class of establishments within that part if the provisions have already been extended to similar establishment or class of establishments in another part of that State.
(6)A factory or an establishment to which this Act applies shall continue to be governed by this Act notwithstanding that the number of persons employed therein at any time falls below the limit specified by or under this Act or the manufacturing process therein ceases to be carried on with the aid of power.