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] [Section 277] [Entire Act]

State of Chattisgarh - Subsection

Section 277(1) in Chhattisgarh Building and Other Construction Workers' (Regulation of Employment and Conditions of Service) Rules, 2008

(1)Subject to the provisions of the Act and these Rules, the Board may extend all or any of the benefits specified in Column 1 of the Table below, to the beneficiaries (including, in appropriate cases, to their dependents), who have contributed to the Fund for the minimum period specified in Column 2 of the Table :TableBenefits & Minimum Eligibility Criteria
  Benefit Minimum No. of years for which a beneficiary should havecontributed to the Fund for becoming eligible for the benefit
  (1) (2)
1. Pension  
  1.1 Old Age Pension Three Years
  1.2 Family Pension Three Years
  1.3 Disability Assistance & Pension One Year
2. Assistance for Housing  
  2.1 Loan for purchase or construction of House Five Year
  2.2 Interest Subsidy for Housing Loan, takenfrom a Housing Finance Institution Three Years
3. Education Assistance  
  3.1 Scholarship One Year
  3.2 Education Loan Five Years
  3.3 Interest Subsidy for Education Loan takenfrom a Financial Institution Three Years
  3.4 Cash award to meritorious students One Year
4. Assistance for Income Augmentation  
  4.1 Loan for purchase of Tools & SmallMachines Three Years
  4.2 Interest subsidy for Supplementary Incomegenerating activities One Year
5. Marriage Assistance Three Years
6. Medical Assistance One year (Except in case of accident, in which there will be norequirement of minimum No. on years)
7. Maternity Assistance One Year
8. Insurance Assistance One Year
  8.1 Group Insurance One Year
  8.2 Assistance for payment of Insurance Premium One Year
9. Assistance in case of death  
  9.1 Funeral Assistance Nil
  9.2 Ex-gratia payment Nil