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 3] [Entire Act]

Union of India - Section

Section 22 in The Mahatma Gandhi National Rural Employment Guarantee Act, 2005

22. Funding pattern.—

(1)Subject to the rules as may be made by the Central Government in this behalf, the Central Government shall meet the cost of the following, namely:-
(a)the amount required for payment of wages for unskilled manual work under the Scheme;
(b)up to three-fourths of the material cost of the Scheme including payment of wages to skilled and semi-skilled workers subject to the provisions of Schedule II;
(c)such percentage of the total cost of the Scheme as may be determined by the Central Government towards the administrative expenses, which may include the salary and allowances of the Programme Officers and his supporting staff, the administrative expenses of the Central Council, facilities to be provided under Schedule II and such other item as may be decided by the Central Government.
(2)The State Government shall meet the cost of the following, namely:—
(a)the cost of unemployment allowance payable under the Scheme;
(b)one-fourth of the material cost of the Scheme including payment of wages to skilled and semi¬skilled workers subject to the provisions of Schedule II;
(c)the administrative expenses of the State Council.