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 Tamilnadu - Section

Section 241 in The Tamil Nadu Building and other Construction Workers (Regulation of Employment and Conditions of Service) Rules, 2006

241. Muster roll, wages register, deduction register, over-time register and issue of wage books and service certificates.

(1)Every employer shall, in respect of each work on which he employs building workers, maintain,-
(a)muster roll and a register of wages in Form XVI and Form XVII, respectively, under Schedule XIII to these rules:
Provided that a combined register of wage-cum-muster roll in Form XVIII under Schedule XIII to these rules shall be maintained by the employer where the wage period for such building worker is a fortnight of less;
(b)a register of deductions for damage or loss, register of fines and register of advances in Form XIX, Form XX and Form XXI, respectively, under Schedule XIII to these rules; and
(c)a register of overtime in Form XXII under Schedule XIII to these rules for recording therein the number of hours of, and the wages paid for, overtime work, if any.
(2)Every employer shall, in respect of each work on which he engages building workers,-
(a)issue, where the wage period is one week or more, wage book to each of such building worker in Form XXIII under Schedule XIII to these rules to such building workers in which entries shall be made at least a day prior to the disbursement of wages to them.
(b)issue, a service certificate to each of such building worker in Form XXIV under Schedule XIII to these rules, to such building workers, on termination of his service on account of completion of such work or for any other reason; and
(c)obtain signature or thumb-impression of each such building worker against the entries relating to him, on the register of wages and such entries shall be authenticated by the employer or his authorised representative.
(3)In respect of establishment to which the Payment of Wages Act, 1936 (Central Act 4 of 1936) or Minimum Wages Act, 1948 (Central Act 11 of 1948) or the Contract Labour (Regulation and Abolition) Act, 1970 (Central Act 37 of 1970) applies, the following registers and records required to be maintained by an employer under any of such Acts or the rules made thereunder, shall be deemed to be the registers and records maintained by the employer under these rules, namely:-
(a)muster roll;
(b)register of wages;
(c)register of deductions;
(d)register of overtime;
(e)register of fines; and
(f)register of advances.
(4)Notwithstanding anything contained in these rules, where a combined or alternative form, in lieu of any of the forms specified under these rules, is sought to be used by an employer to avoid , duplication of work for compliance with the provisions of any other Act or the rules framed thereunder, or for administrative convenience, such combined or alternative form may be used with the prior approval of the Government.
(5)Every employer shall display at a conspicuous place of the work site, where he employs building workers, an abstract of the Act and these rules in Tamil.
(6)Every employer shall ensure that, the registers and other records required to be maintained under the Act or these rules, are maintained complete and-up-to-date, and unless otherwise provided for are kept at an office or the nearest convenient building within the precincts of the concerned work place.
(7)The registers and other records relating to an establishment and are required to be maintained under the Act or these rules, shall be maintained legibly in Tamil.
(8)Every register or other records referred to in sub-rule (7) shall be preserved by-the employer, with whom such register or other record belongs, in original for a period of three calendar years from the date of last entry therein.
(9)Every register, record or notice maintained under the Act, or these rules shall be produced or caused to be produced by the employer concerned on demand before the Inspector or any other authority under the Act or any other person authorised by the Government for such purpose.
(10)In case, where during a wage period, no deduction has been made from the wage of a building worker or no fine has been imposed on such building worker or no overtime work has been performed by such building worker or no payment has been made for overtime work to such building worker, a "nil" entry shall be made against such wage period at the appropriate place in the relevant register maintained in Form XIX, XX, XXI or XXII, as the case may be.