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 Karnataka - Section

Section 4 in Karnataka Labour Welfare Fund Act, 1965

4. Board.

(1)The State Government shall, by notification in the official Gazette, constitute the Board for the whole of the [State of Karnataka] [Adapted by the Karnataka Adaptations of Laws Order 1973 w.e.f. 1.11.1973.] for the purpose of administering the Fund, and to carry on such other functions assigned to the Board by or under this Act.
(2)The Board shall consist of the following members nominated by the State Government, namely:-
(a)representatives of employers and employees;
(b)independent members, representing women; and
(c)other independent members.
The number of members of each category shall be such as may be prescribed:Provided that both employers and employees shall have equal representation on the Board.
(3)The members of the Board shall elect one of its independent members as the Chairman of the Board.
(4)Save as otherwise expressly provided by this Act, the term of office of the members of the Board shall be three years commencing on the date on which their names are notified in the official Gazette.
(5)The allowances, if any, payable to the members of the Board and the conditions of appointment of the representatives of the employers and employees shall be such as may be prescribed.
(6)The Board shall be a body corporate by the name of the [Karnataka Labour Welfare Board] [Adapted by the Karnataka Adaptations of Laws Order 1973 w.e.f. 1.11.1973], having perpetual succession and a common seal, with power subject to the provisions of this Act, or the rules made thereunder to acquire, hold and dispose of property, both moveable and immoveable, and to contract, and may, by the said name sue and be sued.