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 11] [Entire Act]

State of Maharashtra - Section

Section 2 in The Maharashtra Private Security Guards (Regulation of Employment and Welfare) Act, 1981

2. Definitions.

- In this Act, unless the context otherwise requires,-
(1)"agency" or "agent", in relation to a Security Guard, means an individual or body of individuals or a body Corporate, who undertakes to execute any security work or watch and ward work for any factory or establishment by engaging such Security Guard on hire or otherwise, or who supplies such Security Guards either in groups or as an individual, and includes a sub-agency or a sub-agent;(1-a) "Advisory Committee" means Committee constituted under section 15;
(2)"Board" means a Board established under this Act;
(3)"employer", in relation to a Security Guard engaged by or through an agency or agent, means the principal employer, and in relation to any other Security Guard, the person who has ultimate control over the affairs of the factory or establishment and includes any other person to whom the affairs of such factory or establishment are entrusted, whether such person is called an Agent, Manager or by any other name prevailing in the factory or establishment;
(4)"establishment" means an establishment as defined in clause (8) of section 2 of the Bombay Shops and Establishments Act, 1948;
(5)"factory" means a factory as defined in clause (m) of section 2 of the Factories Act, 1948;
(6)"Inspector" means an Inspector appointed under section 16;
(7)"prescribed" means prescribed by rules made under this Act;
(8)"principal employer" means an employer who has engaged Security Guards through an agency or agent;
(9)"Scheme" means a Scheme made under this Act;
(10)"Security Guard" or "private Security Guard" means a person who is engaged or is to be engaged through any agency or an agent, whether for wages or not, to do security work or watch and ward work in any factory or establishment and, includes any person, not employed by any employer or agency or agent, but working with permission of, or under an agreement with, the employer or agency or agent, but does not include the members of any employer's family or any person who is a direct and regular employee of the principal employer;
(11)"wages" means all remunerations expressed in terms of money or capable of being so expressed, which would, if the terms of contract of employment express or implied, were fulfilled, be payable to a Security Guard in respect of security work or watch and ward work done in any factory or establishment, but does not include -
(i)the value of any house accommodation, supply of light, water, medical attendance, or any other amenity or any service excluded from the computation of wages by general or special order of the State Government;
(ii)any contribution paid by the employer to any pension fund or provident fund or under any scheme of social insurance and the interest which may have accrued thereon;
(iii)any travelling allowance or the value of any travelling concession;
(iv)any sum paid to the Security Guard to defray special expenses entailed on him by the nature of his employment; or
(v)any gratuity payable on discharge.