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]

Lok Sabha Debates

The Minister Of Shipping, Road Transport And Highways Laid A Statement Regarding ... on 30 August, 2007

> Title: The Minister of Shipping, Road Transport and Highways laid a statement regarding productivity linked reward for port and dock workers and employees.

 

MR. SPEAKER: Shri T.R. Baalu.  You can lay it on the Table of the House.

THE MINISTER OF SHIPPING, ROAD TRANSPORT AND HIGHWAYS (SHRI T.R. BAALU):  Sir, shall I lay it?

MR. SPEAKER:  Yes.

SHRI T.R. BAALU:  I am laying that Statement on the Table of the House.

MR. SPEAKER:  Some reward is being given. Thank you.

   

SHRI T.R. BAALU:  The Port and Dock Workers of Major Ports and Dock Labour Boards are not covered by the Payment of Bonus Act, 1965. They are being paid Productivity-Linked-Reward (PLR) instead. From 1994-95, they were paid PLR on the basis of Memorandum of Settlement dated 8.2.1996 between the Management of Major Port Trusts and Labour Federations of Port and Dock Workers under the Industrial Dispute Act, 1947. Under the scheme, the PLR was paid upto 2001-02.

          A new PLR scheme was evolved by Indian Ports Association in consultation with Major Federations of Port and Dock Workers. In the new Scheme, there are three parameters i.e. Average Turn Round Time of ships with weightage of 30%, Average Ship berth day output with weightage of 35% and unit cost of handling with weightage of 35%. Government approved on 8.2.2007 the new PLR Scheme for the period 2002-03 to 2009-10. A new settlement has also been signed between the  Port  Management  and  Federations on  the  new  PLR   *Laid on the Table and also placed in Library see No. LT 6858/2007 Scheme on 10.4.2007. The joint reference earlier made to the National Tribunal, Mumbai on the question of payment of PLR on the basis of Port-wise productivity has also been withdrawn.

          Now, the PLR for the year 2006-2007 is due for payment on or before 1-9-2007. The Indian Ports Association have made the computation of PLR for the year 2006-2007 as per the agreed performance parameters and methodology and the PLR percentage is arrived at 21.38%, subject to the maximum ceiling of 20%. I have pleasure to inform the Hon'ble House that in accordance with the new settlement arrived at between the Port Management and the Major Federations, PLR for the year 2006-07 is being released by the Major Port Trusts and Dock Labour Boards to the Port & Dock workers, employees and officers on schedule. The maximum payment per employee at the rate of 20% will be Rs.6,000/-. This will benefit about 66,000 Port and Dock Workers, employees and Officers and the financial implications will be about Rs. 40 crores. The expenditure on account of PLR shall be met by the Major Port Trusts and Dock Labour Boards from their own resources, without budgetary support from the Government.

_____________   12.04 hrs.