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]

State of Andhra Pradesh - Section

Section 81 in The Andhra Pradesh Contract Labour (Regulation and Abolition) Rules, 1971

81.

(1)
(i)Notices showing the rates of wages, hours of work, wage periods, dates of payment of wages, names and addresses of the inspectors having jurisdiction, and date of payment of unpaid wages, shall be displayed in English and in Hindi and in the local language understood by the majority of the workers in conspicuous places at the work-site by the principal employer or the contractor as the case may be.
(ii)The notice shall be correctly maintained in a clean and legible condition.
(2)A copy of the notice shall be sent to the inspector and whenever any changes occur, the same be communicated to him forthwith.
(3)[ Every principal employer shall, within fifteen days of the commencement or completion of each contract work under each contractor, submit a return to the inspector appointed under Section 28 of the Act, intimating the actual date of the commencement or, as the case may be, completion of such work, in Form VI-B.] [Sub-rule (3) was inserted by G.O.Ms.No. 426, dated 23-6-1981. ]