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]

State of Tamilnadu- Act

The Tamil Nadu Agricultural Labourers-Farmers (Social Security and Welfare) Repeal Act, 2011

TAMILNADU
India

The Tamil Nadu Agricultural Labourers-Farmers (Social Security and Welfare) Repeal Act, 2011

Act 13 of 2011

  • Published on 1 January 2011
  • Commenced on 1 January 2011
  • [This is the version of this document from 1 January 2011.]
  • [Note: The original publication document is not available and this content could not be verified.]
The Tamil Nadu Agricultural Labourers-Farmers (Social Security and Welfare) Repeal Act, 2011Act No. 13 of 2011Statement of Objects and Reasons. - The quantum of assistance due to the beneficiaries has been prescribed in the Schedule to the Tamil Nadu Agricultural Labourers-Farmers (Social Security and Welfare) Act, 2006 (Tamil Nadu Act 29 of 2006) itself. As such, whenever the quantum of assistance is to be changed, an amendment is required, which makes the process complicated and cumbersome. Further, as per Section 7 of the said Tamil Nadu Act 29 of 2006, the Agricultural Labourers-Farmers Welfare Board shall be responsible for administering the scheme and shall exercise the powers and discharged the functions, as maybe conferred on it by the scheme. But, the welfare scheme for agricultural labourers and farmers are implemented only by the officials of the Revenue Department. Therefore, the role of the Board for implementation of the welfare scheme is very limited. Moreover, the constitution of the Board and its non official members under the above said Act is an additional expenditure to the Government. In 2005, the Tamil Nadu Chief Minister's Farmers Security Scheme was implemented without the constitution of a Welfare Board. Further, it has been proposed that the Farmers Security Scheme will be revamped to suit the present condition and implemented for providing financial assistances to agricultural labourers, small and marginal farmers and their familiar in order to provide them with a social security scheme that will protect them from risk and uncertainty.2. The Government have, therefore, decided to repeal the said Tamil Nadu Act 29 of 2006.3. The Bill seeks to give effect to the above decision.Vide Bill No. 14 of 2011 - Published in Tamil Nadu Government Gazette Extra., Part IV, Section 1, Iss. No. 268, pages 69-70, dated August 18, 2011.Received the assent of the Governor of Tamil Nadu on August 26,2011, published in Tamil Nadu Government Gazette, Extraordinary, Part IV, Section 2, Iss. No. 285, page 81, dated August 27, 2011.An Act to repeal the Tamil Nadu Agricultural Labourers-Farmers (Social Security and Welfare) Act, 2006.Be it enacted by the Legislative Assembly of the State of Tamil Nadu in the Sixty-second Year of the Republic of India as follows:-

1. Short title and commencement.

(1)This Act may be called the Tamil Nadu Agricultural Labourers-Farmers (Social Security and Welfare) Repeal Act, 2011.
(2)It shall come into force on such date as the State Government may, by notification, appoint.

2. Repeal.

- The Tamil Nadu Agricultural Labourers-Farmers (Social Security and Welfare) Act, 2006 (Tamil Nadu Act 29 of 2006) is hereby repealed.

3. Transfer of accumulation in Tamil Nadu Agricultural Labourers-Farmers Social Security and Welfare Fund.

- The sum at the credit of the Tamil Nadu Agricultural Labourers-Farmers Social Security and Welfare Fund as on the date of commencement of this Act shall be transferred to such other fund or account as may be specified by the Government.