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] [Section 25] [Entire Act]

Union of India - Subsection

Section 25(3) in The Coal Mines Provident Fund Scheme

(3)[ Every employee in a coal mine to which this scheme applies, except an excluded employee, and an employee employed in a managerial or supervisory capacity in a coal mine belonging to or under the control of the National Coal Development Corporation (Private) Ltd., who, by virtue of exception (a) under paragraph 3 of the Coal Mines Bonus Scheme cannot entitle himself for the membership of the Fund in accordance with sub-paragraph (1) and (2) above, by qualifying for Bonus, shall be required to become a member and join the fund immediately after the end of the quarter following any quarter after the thirtieth June, 1956 in which he puts in seventy five days' attendance in any coal mine to which this Scheme applies] [Sub-paragraph (3) of paragraph 25 added vide S.R.O. 128 dated 2.1.1957.].[Explanation - An employee whose basic wages exceed three hundred rupees per month subsequent to his qualifying for the membership of the Fund under subparagraph (1) and (2) shall be required to continue his membership and contribution shall be payable as under :-
(a)at the rates prescribed in Table 1 of paragraph 27 till the 31st December, 1957 ;
(b)at the rates prescribed in Table IV of paragraph 27 during the period from the 1st January, 1958 to the 30th September, 1962 ;
(c)at the rates prescribed in Table V of paragraph 27 from the 1st October, 1962 onwards.]
[For Assam, see paragraph 3 and 4 of Appendix-I.For Talcher, see paragraph 3 of Appendix-II.For Rewa and Korea, see paragraph 3 of Appendix-III].