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 3 in The Sexual Harassment Of Women At Workplace (Prevention, Prohibition And Redressal) Act, 2013

3. Prevention of sexual harassment.—

(1)No woman shall be subjected to sexual harassment at any workplace.
(2)The following circumstances, among other circumstances, if it occurs, or is present in relation to or connected with any act or behaviour of sexual harassment may amount to sexual harassment:—
(i)implied or explicit promise of preferential treatment in her employment; or
(ii)implied or explicit threat of detrimental treatment in her employment; or
(iii)implied or explicit threat about her present or future employment status; or
(iv)interference with her work or creating an intimidating or offensive or hostile work environment for her; or
(v)humiliating treatment likely to affect her health or safety.