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 4] [Entire Act]

Union of India - Section

Section 12 in The Inter-State Migrant Workmen (Regulation Of Employment And Conditions Of Service) Act, 1979

12. Duties of contractors.—

(1)It shall be the duty of every contractor—
(a)to furnish such particulars and in such form as may be prescribed, to the specified authority in the State from which an inter-State migrant workman is recruited and in the State in which such workman is employed, within fifteen days from the date of recruitment, or, as the case may be, the date of employment, and where any change occurs in any of the particulars so furnished, such change shall be notified to the specified authorities of both the States;
(b)to issue to every inter-State migrant workman, a pass book affixed with a passport size photograph of the workman and indicating in Hindi and English languages, and where the language of the workman is not Hindi or English, also in the language of the workman,—
(i)the name and place of the establishment wherein the workman is employed;
(ii)the period of employment;
(iii)the proposed rates and modes of payment of wages;
(iv)the displacement allowance payable;
(v)the return fare payable to the workman on the expiry of the period of his employment and in such contingencies as may be prescribed and in such other contingencies as may be specified in the contract of employment;
(vi)deductions made; and
(vii)such other particulars as may be prescribed;
(c)to furnish in respect of every inter-State migrant workman who ceases to be employed, a return in such form and in such manner as may be prescribed, to the specified authority in the State from which he is recruited and in the State in which he is employed, which shall include a declaration that all the wages and other dues payable to the workman and the fare for the return journey back to his State have been paid.
(2)The contractor shall maintain the pass book referred to in sub-section (1) up-to-date and cause it to be retained with the inter-State migrant workman concerned.Explanation.—For the purposes of this section and section 16 “specified authority” means such authority as may be specified by the appropriate Government in this behalf.