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 66 in THE INDUSTRIAL RELATIONS CODE, 2020

66. Definition of continuous service.

- In this Chapter, continuous service in relation to a worker, means the uninterrupted service of such worker, including his service which may be interrupted on account of sickness or authorised leave or an accident or a strike which is not illegal or a lock-out or a cessation of work which is not due to any fault on the part of the worker.Explanation 1. - For the purposes of this section, where a worker is not in continuous service for a period of one year or six months, he shall be deemed to be in continuous service under an employer-
(a)for a period of one year, if the worker during a period of twelve months preceding the date with reference to which calculation is to be made has actually worked under the employer for not less than -
(i)one hundred and ninety days in the case of a worker employed below ground in a mine; and
(ii)two hundred and forty days, in any other case;
(b)for a period of six months, if the worker during a period of six months preceding the date with reference to which calculation is to be made has actually worked under the employer for not less than-
(i)ninety-five days in the case of worker employed below ground in a mine; and
(ii)one hundred and twenty days, in any other case.
Explanation 2. - For the purposes of Explanation 1, the number of days on which a worker has actually worked under an employer shall include the days on which-
(i)he has been laid-off under an agreement or as permitted by or under this Code or any other law applicable to the industrial establishment for the time being in force; or
(ii)he has been on leave on full wages earned in the previous years; or
(iii)he has been absent due to temporary disablement caused by accident arising out of and in the course of his employment; or
(iv)in the case of a female, she has been on maternity leave, so however, that the total period of such maternity leave does not exceed the period as specified in the Maternity Benefit Act, 1961(53 of 1961).