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 1] [Entire Act]

Union of India - Section

Section 3 in The Additional Emoluments (Compulsory Deposit) Act, 1974

3. Persons to whom this Act applies.

This Act shall apply to an employee of-
(a)the Central or State Government;
(b)a local authority;
(c)a company as defined in section 3 of the Companies Act, 1956 , (1 of 1956 .) including a foreign company within the meaning of section 591 of the Companies Act, 1956 , and a Government company as defined in section 617 of that Act; (43 of 1961 .)
(d)any other corporation, including a society or body established by, or registered under, a Central, Provincial or State Act;
(e)any individual, association of persons or body of individuals, partnership firm or Hindu undivided family required by the Income- tax Act, 1961 (43 of 1961 .) to deduct income- tax at source from the emoluments paid to their employees;
(f)any establishment owned or maintained in India by a trust, fund or institution established for a charitable or religious purpose, and required by the Income- tax Act, 1961 , (43 of 1961 .) to deduct income- tax at source from the emoluments paid to their employees;
(g)any establishment, not being an establishment owned by Government, local authority or person specified, respectively, in clauses (a) to (f) (both inclusive), to which the provisions of any law relating to provident funds (other than those established under the Public Provident Fund Act, 1968 ) (23 of 1968 .) apply;
(h)any other establishment, not being an establishment to which any of the foregoing clauses apply, established at the instance, or in pursuance of a resolution, of the Central or State Government or wholly or substantially financed by the Central or State Government.. Explanation.- Where any grant or loan to an establishment from the Consolidated Fund of India or of any State or of any Union territory having a Legislative Assembly in a financial year is not less than rupees five lakhs and the amount of such grant or loan is not less than seventy- five per cent. of the total expenditure of that establishment, such establishment shall be deemed, for the purposes of this Act, to be substantially financed by the Central or State Government, as the case may be.