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 10A in Employees' State Insurance (General) Regulations, 1950

10A. Local committees.-

(1)A local committee may be set up for such areas as may be considered appropriate by the Regional Board and shall consist of the following members, namely-
(a)a Chairman to be nominated by the Chairman, Regional Board,
(b)an official of the State to be nominated by the State Government;
(c)the Administrative Medical Officer-in-charge of the scheme in the area concerned, ex officio, or any other medical officer nominated by him;
(d)such number, not being less than two and not or more than four of representative of employers in the area as may be considered appropriate by the Chairman, Regional Board, to be nominated by him, in consultation with such employers' organizations as may be recommended for the purpose by the State Government;
(e)an equal number of representatives of employees in the area to be nominated by the Chairman, Regional Board, in consultation with such organizations of employees as may be recommended for the purpose by the State Government;
(f)an official of the Corporation to be nominated by the Director-General, who shall also act as Secretary to the Committee :
PROVIDED that where the Chairman, Regional Board, so considers it to be expedient, he may nominate such additional representatives of employers and employees, not exceeding two from each side, with a view to providing for the adequate representation of important organizations not included in the nominations of the State Government and to maintaining the parity between the number of representatives of such employers and employees:PROVIDED FURTHER that in any area in which medical care is provided through a panel system, a local committee may co-opt a member representing the local insurance medical practitioners.
(2)
(i)The term of office of the members of a local committee nominated under clauses (d) and (e) of sub-regulation (1) shall be [three years] [ Substituted by Noti. No. 12/13/1/87-P&D, dated 29.2.1988 (w.e.f. 19.3.1988).], commencing from the date on which their nomination is notified, provided that such members shall, notwithstanding the expiry of the said period, continue to hold office until the nomination of their successor is notified.
(ii)The members of a local committee nominated under clauses (b), (c) and (f) of sub-regulation (1) shall hold office during the pleasure of the authority nominating them.
(3)A member of a local committee may resign his office by notice in writing to the Chairman, Regional Board, and his seat shall fall vacant on the acceptance of the resignation.
(4)
(i)A member of a local committee shall cease to be a member of the committee if he fails to attend three consecutive meetings thereof provided that his membership may be restored by the Chairman, Regional Board, on being satisfied as to the unavoidable nature of the circumstances which led to his non-attendance.
(ii)Where in the opinion of the State Government any person nominated to represent employers or employees on a local committee has ceased to represent such employers or employees, the Chairman, Regional Board, may declare that such person shall cease to be a member thereof with effect from such date as may be specified by him.
(5)The members of the committee shall receive such fees and allowances as may be specified by the Central Government.
(6)The Secretary, shall, in consultation with the Chairman, fix the date, time and place, of, and also draw up the agenda for every meeting. Notice of not less than seven days shall ordinarily be given to every member for such meeting. No matter other than that included in the agenda shall be considered except with the permission of the Chairman.
(7)No business shall be transacted at any meeting of a committee unless there is a quorum of not less than one-third of the number of the members of the committee.
(8)All matters at a meeting of a local committee shall be decided by a majority of persons present at the meeting and voting, and in case of equality of votes, the Chairman shall have a casting vote or a second vote.
(9)A local committee shall perform the following functions in respect of the area for which it is set up, namely-
(a)to discuss local problems in regard to the Employees' State Insurance Scheme so as to secure its efficient working with the full co-operation of all parties concerned and to make recommendations;
(b)to refer such complaints as it may consider necessary to the Regional Director concerned, or in the case of complaints concerning medical benefit, to the State Government or such authority as that government may nominate for the purpose; and
(c)to advise the Corporation or the Regional Board concerned on such matters as may be referred to it for advice.