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 64 in Employees' State Insurance (General) Regulations, 1950

64. Failure to submit medical certificate.-

If a person who intends to claim sickness benefit or disablement benefit for temporary disablement fails to submit to the appropriate [Branch Office] [ Substituted by Noti. No. N-11/13/2/2003-P&D, dated 1.10.2004, for " Local Office" (w.e.f. 1.1.2005).] by post or otherwise the first medical certificate or any subsequent medical certificate within a period ofthree days from the date of issue of such certificate he shall not be eligible for that benefit in respect of any period
(i)in the case of a first certificate, more than three days before the date on which the certificate is submitted to the appropriate [Branch Office] [ Substituted by Noti. No. N-11/13/2/2003-P&D, dated 1.10.2004, for " Local Office" (w.e.f. 1.1.2005).];
(ii)in the case of a subsequent certificate, more than fourteen days before the date on which such subsequent certificate is submitted to the appropriate [Branch Office] [Substituted by Noti. No. N-11/13/2/2003-P&D, dated 1.10.2004, for " Local Office" (w.e.f. 1.1.2005). ]:
Provided that the appropriate Regional Office or other office as authorised by the Director-General may relax all or any of the provisions of this regulation in any particular case, if it is satisfied that the delay in submitting a certificate was due to bona fide reasons.Disablement benefit