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 Bihar - Section

Section 8 in Bihar Inter-State Migrant Workmen (Regulation of Employment and Conditions of Service) Rules, 1980

8. Matters to be taken into consideration in granting or refusing a Licence.

- In granting or refusing to grant a licence, the Licensing Officer shall take the following matters into consideration, namely: -
(a)Whether the applicant -
(i)is a minor; or
(ii)is of unsound mind and stands so declared by a competent court; or
(iii)is an undischarged insolvent; or
(iv)has been convicted, at any time during the period of five years immediately preceding the date of application, of an offence which, in the opinion of the State Government, involves moral turpitude; or
(v)has, on enquiry by a competent officer, been found to have been involved in activities which are injurious to social harmony or interests, or does not have any honourable means of livelihood, or that the interests of migrant workmen would not be safe in the hands of such a person.
(b)Whether any order has been made in respect of the applicant under sub-section (1) of Section 10 and, if so, whether a period of three years elapsed from the date of that order;
(c)Whether the fees of the application has been deposited at the rates specified in Rule 12; and
(d)Whether security, wherever necessary, has been deposited by the applicant at the rates specified in sub-rule (1) of Rule 10.