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 Odisha - Section

Section 239 in The Orissa Building and Others Construction Workers (Regulation of Employment and Conditions of Service) Rules, 2002

239. Muster roll, wages, register, deduction register overtime 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: Provided that a combined register of wage-cum-muster roll in Form-XVIII annexed to these rules shall be maintained by the employer where the wage period for such building worker is a fortnight or less;
(b)a register of deductions for damage of roll, register of fines and register of advances in Form-XIX Form-XX and Form-XXI respectively;
(c)a register of overtime in Form-XXII annexed 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)issues where the wage period is one week or more, wage book to each of such building worker in Form-XXIII annexed 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 annexed to these rules to such building workers on termination his service on account of completion of such work or for any other reason.
(c)Obtain signature or thumb-impression of each such building worker against entries relating to him on the register of wages or muster roll-cum-wages register as the case may be and such entries shall be authenticated by the employer or his authorized representative.
(3)In respect of an establishment to which the Payment of Wages Act, 1936 (4 of 1936), or Minimum Wages Act, 1948 (11 of 1948) or the Contract Labour (Regulation and Abolition) Act, 1970 (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;
(f)Register of advances;
(g)Combined register of wages-cum-muster roll;
(4)Notwithstanding anything contained in these rules, where a combined or alternative Form in lieu of any of Form 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 State Government.
(5)Every employer shall display at the conspicuous place of the work site where he employs building workers,an abstract of the Act and these rules in English and in Hindi and in a language understood by the majority of such building workers.
(6)Every employer shall ensure that the registers and other records required to be 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 register and other records relating to an establishment and required to be maintained under the Act or these rules, shall be maintained legibly in English, Oriya and in Hindi or in a language understood by the majority of the building workers employed in such establishment.
(8)Every register or other record 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 authorized by the State 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.