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 25 in Minimum Wages (Central) Rules, 1950

25. [ Extra wages for overtime. [Substituted by G.S.R. 158, dated 10.1.1979. ]

(1)When a worker works in an employment for more than nine hours on any day or for more than forty-eight hours in any week, he shall in respect of overtime work, be entitled to wages,-
(a)in the case of employment in agriculture, at one and a half times the ordinary rate of wages;
(b)in the case of any other scheduled employment, at double the ordinary rate of wages.
Explanation. - The expression "ordinary rate of wages" means the basic wage plus such allowances including the cash equivalent of the advantages accruing through the concessional sale to the person employed of foodgrains and other articles as the person employed is for the time being entitled to, but does not include a bonus.]
(2)[ A register of overtime shall be maintained by every employer in Form IV in which entries under the columns specified therein shall be made as and when overtime is worked in any establishment. The register shall be kept at the work-spot and maintained up-to-date. Where no overtime has been worked in any wage-period, a "nil" entry shall be made across the body of the register at the end of the wage-period indicating also in precise terms the wage-period to which the "nil" entry relates.] [ Substituted by G.S.R. 1060, dated 3.9.1960.]
(3)Nothing in this rule shall be deemed to affect the provisions of the Factories Act, 1948 (63 of 1948).