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]

Union of India - Section

Section 139 in Code on Social Security, 2020

139. Reporting of vacancies to career centres.

(1)The appropriate Government may, by notification, require that from such date as may be specified in the notification, the employer in every establishment or any class or category of establishments, before filling up any vacancy in any employment in that establishment or such class or category of establishments, as the case may be, shall report or cause to be reported, that vacancy to such career centre as may be specified in the notification, and the employer shall thereupon comply with such requisition.
(2)For the purposes of sub-section (1), the appropriate Government may prescribe the following, namely:-
(i)the manner in which the vacancies, referred to in sub-section (1), shall be reported to the career centres electronically or otherwise;
(ii)the form in which such vacancies shall be reported to the career centres; and
(iii)the manner and form of filing the return by the employer, to the concerned career centre.
(3)Nothing in sub-sections (1) and (2) shall be deemed to impose any obligation upon any employer to recruit any person through the career centre to fill any vacancy merely because such vacancy has been reported.
(4)The executive officer shall have access to any record or document in the possession of any employer required to furnish any information or returns for the purposes of this Chapter and may enter, at any reasonable time, any premises where he believes such record or document to be and inspect or take copies of such records or documents or ask any question necessary for obtaining any information required.