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]

State of Maharashtra - Section

Section 20 in The Maharashtra Private Security Guards (Regulation of Employment and Welfare) Act, 1981

20. Application of Payment of Wages Act to Security Guards.

(1)Notwithstanding anything contained in the Payment of Wages Act, 1936 (hereinafter referred to in this section as "the said Act") the State Government may, by notification in the Official Gazette, direct that ail or any of the provisions of the said Act and the rules made thereunder shall apply to all or any class of registered Security Guards employed in any factory or establishment, with the modification that, in relation to registered Security Guards, employer shall mean, where a Board makes payment of wages to any such Guards, the Board; and in any other case, the employer as defined in this Act; and on such application of the provisions of the said Act, an inspector appointed under this Act shall be deemed to be the Inspector for the purpose of the enforcement of such provisions of the said Act within the local limits of his jurisdiction.
(2)The State Government may, only if the Advisory Committee so advises, by a take notification, cancel or vary any notification issued under sub-section (1).