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 20] [Entire Act]

State of Maharashtra - Section

Section 49 in The Maharashtra Co-Operative Societies Act, 1960

49. Deduction from salary to meet Society's claim in certain cases.

- [(1) A member of a society may execute an agreement in favour of the society, providing that his employer shall be competent to deduct from the salary or wages payable to him by the employer, such total amount payable to the society and in such instalments as may be specified in the agreement and to pay to the society the amounts so deducted in satisfaction of any debt or other demand of the society against the member. A copy of such agreement duly attested by an officer of the society shall be forwarded by the society to the employer.] [Sub-section (I) was substituted by Maharashtra 20 of 1986, Section 21(a).].
(2)[On receipt of a copy of such agreement] [These words were substituted for the words 'on the execution of such agreement', by Maharashtra 20 of 1986, Section 21(b)(i).], the employer shall, if so required by the society by a requisition in writing, and so long as the [total amount shown in the copy of the agreement as payable to the society has been deducted and paid to the society,] [These words were substituted for the words 'society does not intimate that the whole of such debt or demand has been paid', by Maharashtra 20 of 1986, Section 21(b)(ii).] make the deduction in accordance with the agreement and pay the amount so deducted to the society, as if it were a part of the wages payable by him as required under the Payment of Wages Act, 1936 on the day on which he makes payment.
(3)If after the receipt of a requisition made under the foregoing sub-section, the employer at any time fails to deduct the amount specified in the requisition from the salary or wages payable to the member concerned, or makes default in remitting the amount deducted to the society, the employer shall be personally liable for the [payment of such amount or where the employer has made deductions but the amount so deducted is not remitted to the society, then such amount together with interest thereon at one and half times the rate of interest charged by the society to the member for the period commencing on the date on which the amount was due to be paid to the society and ending on the date of actually remitting it to the society; and such amount together with the interest thereon, if any, shall, on a certificate issued by the Registrar, be recoverable from him as an arrear of land revenue, and the amount and interest so due shall rank in priority in respect of such liability of the employer as wages in arrears.] [This portion was substituted for the portion beginning with the words 'payment thereof' and ending with the words 'wages in arrears', by Maharashtra 20 of 1986, Section 21(c).]
(4)Nothing contained in this section shall apply to persons employed in any railways (within the meaning of the Constitution) and in mines and oilfields.