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 Tamilnadu - Section

Section 23 in Tamil Nadu Footwear and Leather Goods Manufactory and Tannery Workers Social Security and Welfare Scheme, 2006

23. Assistance for delivery or the miscarriage of pregnancy or the termination of pregnancy by registered female manual worker.

(1)The Secretary or any other officer authorised in this behalf by the Board shall on an application from a registered female manual worker, sanction assistance as follows:-
(i) Delivery - Rs. 6,000 (at Rs. 1,000 per month for sixmonths).  
(ii) Miscarriage - Rs. 3,000  
(iii)Termination - Rs. 3,000    
(2)The amount shall be sanctioned, only if the following conditions are fulfilled, namely:-
(a)registered female manual worker can get this assistance only twice;
(b)registered female manual worker shall have no dues payable to the Board; and
(c)registered female manual worker shall not be given this assistance if she already has two children.
(3)The application for claiming the amount specified in sub-clause (1) shall be in Form-XIV.