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 Punjab - Section

Section 27 in The Punjab Motor Transport Workers Rules, 1963

27. Hours of work.

(1)The Chief Inspector may on written application from an employer, subject to conditions and for such period as he may think fit, permit motor transport workers to work for more than eight hours in any day or forty-eight hours in any week but in no case more than ten hours in a day and fifty-four hours in a week-
(i)on any route of 150 kilometers or more; and
(ii)on such festive or other occasions as may be notified by the State Government in the Official Gazette.
(2)In any case referred to in the second proviso to section 13, an employer shall not require or allow any motor transport worker to work for more than sixteen hours in a day and seventy-two hours in a week with at least eight consecutive hours of rest between the termination of duty and commencement of the next duty.