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 107] [Entire Act]

Union of India - Section

Section 4 in The Employees' State Insurance Act, 1948

4. Constitution of Corporation.

—The Corporation shall consist of the following members, namely:—
(a)a Chairman to be appointed by the Central Government;
(b)a Vice-Chairman to be appointed by the Central Government;
(c)not more than five persons to be appointed by the Central Government,
(d)one person each, representing each of the States in which this Act is in force to be appointed by the State Government concerned;
(e)one person to be appointed by the Central Government to represent the Union territories;
(f)ten persons representing employers to be appointed by the Central Government in consultation with such organisations of employers as may be recognised for the purpose by the Central Government;
(g)ten persons representing employees to be appointed by the Central Government in consultation with such organisations of employees as may be recognised for the purpose by the Central Government;
(h)two persons representing the medical profession to be appointed by the Central Government in consultation with such organisations of medical practitioners as may be recognised for the purpose by the Central Government;
(i)three members of Parliament of whom two shall be members of the House of the People (Lok Sabha) and one shall be a member of the Council of States (Rajya Sabha) elected respectively by the members of the House of the People and the members of the Council of States; and
(j)the Director General of the Corporation, ex officio.