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]

Union of India - Section

Section 5 in Maternity Benefit (Mines and Circus) Rules, 1963

5. Payment of maternity and other benefit.

(1)A woman employed in a mine or circus and entitled to maternity benefit shall give notice to her employer in Form E and the employer shall make payment of the maternity benefit and any other amount due under the Act to the woman concerned, or, in case of her death before receiving such maternity benefit or amount, or where the employer is liable for maternity benefit under the second proviso to sub-section (3) of section 5, to the person nominated by the woman in her notice in Form E and in case there is no such nominee to her legal representative.
(2)In case of doubt, the maternity benefit or other amount due to a woman employed in [a mine or circus] [ Substituted by G.S.R. 59(E), dated 27.2.1975 (w.e.f. 1.3.1975).] shall be deposited by the employer, within two months of the date of death of the woman concerned with the Competent Authority, who shall, after making necessary enquiries, pay it to the person who, in his opinion, is entitled to receive it.
(3)Whenever the payment referred to in sub-rule (1) is made, a receipt shall be obtained by the employer in Form F from the person to whom the payment is made. In cases falling under sub-rule (2), a receipt shall be given to the employer by the Competent Authority.
(4)The medical bonus shall be paid alongwith the second instalment of the maternity benefit.
(5)The maternity benefit or any other amount payable under section 7 shall be paid within two months of the date of death of the woman entitled to receive such benefit or amount.
(6)The wages payable under section 9 shall be paid to the woman entitled to receive such wages within forty-eight hours of production by her of the certificate in Form B or Form D.
(6)[ (a) The wages payable under section 9-A of the Act shall be paid to the woman entitled to receive such wages within forty-eight hours of production by her of the certificate in Form B.] [ Inserted by G.S.R. 70(E), dated 31.1.1996 (w.e.f. 1.2.1996).]
(7)The wages payable under section 10 shall be paid to the woman entitled to receive such wages within forty-eight hours of the expiry of the period of leave referred to in that section.