Union of India - Act
The Payment Of Wages Act, 1936
UNION OF INDIA
India
India
The Payment Of Wages Act, 1936
Act 4 of 1936
- Published in Gazette 04 on 23 April 1936
- Assented to on 23 April 1936
- Commenced on 23 April 1936
- [This is the version of this document from 15 February 2017.]
- [Amended by The Payment of Wages (Amendment) Act, 2017 (Act 1 of 2017) on 15 February 2017]
19.
/838Statement of Objects and Reasons.-In 1926 the Government of India addressed Local Governments with a view to ascertain the position with regard to the delays which occurred in the payment of wages to persons employed in industry, and the practice of imposing fines upon them. The investigations revealed the existence of abuses in both directions and the material collected was placed before the Royal Commission on Labour which was appointed in 1929. The Commission collected further evidence on the subject......... The Government of India re-examined the subject in the light of the Commission's Report and in February 1933 a Bill embodying the conclusions then reached was introduced and circulated for the purpose of eliciting opinion. A motion for the reference of the Bill to a Select Committee was tabled during the Delhi Session of 1933-34, but was not reached, and the Bill lapsed. The present Bill is based upon the same principles as the original but has been revised throughout in the light of criticisms received when the original Bill was circulated.Amendment Act 22 of 1937-Statement of Objects and Reasons.-Section 9 of the Payment of Wages Act although relieving the employer from payment to workers who are not present for work appears to render him liable to pay wages to persons who although present decline to work. The explanation is intended to remedy the defect.Amendment Act 68 of 1957-Statement of Objects and Reasons.-By the enactment in 1936 for the Payment of Wages Act, it was intended to ensure that-| This Act has been extended to the new Provinces and merged States by the Merged States (Laws) Act 59 of 1949 and to the States of Manipur, Tripura and Vindhya Pradesh by the Union Territories (Laws) Act 30 of 1950. Manipur and Tripura are full-fledged States now, see Act 81 of 1971. Vindhya Pradesh is a Part of Madhya Pradesh State now, see Act 37 of 1956.The Act, as in force in the Madhya Bharat region immediately before the appointed day, is extended from that date to all the other regions of the State of Madhya Pradesh, see Section 3(2),-M.P. Extension of Laws Act 23 of 1958.It has been extended to the Union territories of (1) Goa, Daman and Diu by Regulation 12 of 1962 (Goa is now a State, see Act 18 of 1987); (2) Dadra and Nagar Haveli by Regulation 6 of 1963; (3) Pondicherry by Regulation 7 of 1963 and (4) Laccadive, Minicoy and Amindivi Islands by Regulation 8 of 1965. These islands are now known as Lakshdweep, see Act 34 of 1973.It does not apply to members of the Railway Protection Force-See Section 19 of the Railway Protection Force Act 23 of 1957, or to the members of the Central Industrial Security Force-See Section 20 of the Central Industrial Security Force Act 50 of 1968.2. Brought into force on 28.3.1937. The Act came into force in the State of Sikkim with effect from 30.11.1995. |
1. Short title, extent, commencement and application .-(1) This Act may be called The Payment of Wages Act, 1936.
2. Definitions .-In this Act, unless there is anything repugnant in the subject or context,-
(i)[ "appropriate Government" means, in relation to railways, air transport services, mines and oilfields, the Central Government and, in relation to all other cases, the State Government;][(i-a)] [ Clauses (i), (i-a) and (i-b) renumbered as Clauses (i-a), (i-b) and (i-c) by Act 41 of 2005, Section 4 (w.e.f. 9.11.2005).] "employed person" includes the legal representative of a deceased employed person;[(i-b)] [Clauses (i), (i-a) and (i-b) renumbered as Clauses (i-a), (i-b) and (i-c) by Act 41 of 2005, Section 4 (w.e.f. 9.11.2005). ] "employer" includes the legal representative of a deceased employer;[(i-c)] [Clauses (i), (i-a) and (i-b) renumbered as Clauses (i-a), (i-b) and (i-c) by Act 41 of 2005, Section 4 (w.e.f. 9.11.2005). ] "factory" means a factory as defined in clause (m) of section 2 of the Factories Act, 1948 (63 of 1948) and includes any place to which the provisions of that Act have been applied under sub-section (1) of section 85 thereof;(ii)["industrial or other establishment" means] [ Substituted by Act 38 of 1982, Section 4, for " industrial establishment' means" (w.e.f. 15.10.1982).] any-(a)[ tramway service, or motor transport service engaged in carrying passengers or goods or both by road, for hire or reward; [ Substituted by Act 53 of 1964, Section 3, for sub-Clause (a) (w.e.f. 1.2.1965).](aa)air transport service other than such service belonging to, or exclusively employed in the military, naval or air forces of the Union or the Civil Aviation Department of the Government of India;](b)dock, wharf or jetty;(c)[ inland vessel, mechanically propelled;] [ Substituted by Act 68 of 1957, Section 3, for sub-Clause (c) (w.e.f. 1.4.1958).](d)mine, quarry or oilfield;(e)plantation;(f)workshop or other establishment in which articles are produced, adapted or manufactured, with a view to their use, transport or sale;(g)[ establishment in which any work relating to the construction, development or maintenance of buildings, roads, bridges or canals, or relating to operations connected with navigation, irrigation or the supply of water, or relating to the generation, transmission and distribution of electricity or any other form of power is being carried on;] [ Inserted by Act 68 of 1957, Section 3 (w.e.f. 1.4.1958).](h)[ any other establishment or class of establishments which ] [ Inserted by Act 38 of 1982, Section 4 (w.e.f. 15.10.1982).][the approriate Government] [ Substituted by Act 41 of 2005, Section 3, for " the Central Government or a State Government" (w.e.f. 9.11.2005).][may, having regard to the nature thereof, the need for protection of persons employed therein and other relevant circumstances, specify, by notification in the Official Gazette;] [ Inserted by Act 38 of 1982, Section 4 (w.e.f. 15.10.1982).][(ii-a) "mine" has the meaning assigned to it in clause (j) of sub-section (1) of section 2 of the Mines Act, 1952 (35 of 1952);] [ Inserted by Act 53 of 1964, Section 3 (w.e.f. 1.2.1965).](iii)[ "plantation" has the meaning assigned to it in clause (f) of section 2 of the Plantations Labour Act, 1951 (69 of 1951);] [ Substituted by Act 53 of 1964, Section 3, for Clause (iii) (w.e.f. 1.2.1965).](iv)"prescribed" means prescribed by rules made under this Act;(v)[ "railway administration" has the meaning assigned to it in clause (32) of section 2 of the Railways Act, 1989 (24 of 1989);] [ Substituted by Act 41 of 2005, Section 4, for Clause (v) (w.e.f. 9.11.2005).](vi)[ "wages" means all remuneration (whether by way of salary, allowances, or otherwise) expressed in terms of money or capable of being so expressed which would, if the terms of employment, express or implied, were fulfilled, be payable to a person employed in respect of his employment or of work done in such employment, and includes-(a)any remuneration payable under any award or settlement between the parties or order of a Court;(b)any remuneration to which the person employed is entitled in respect of overtime work or holidays or any leave period;(c)any additional remuneration payable under the terms of employment (whether called a bonus or by any other name);(d)any sum which by reason of the termination of employment of the person employed is payable under any law, contract or instrument which provides for the payment of such sum, whether with or without deductions, but does not provide for the time within which the payment is to be made;(e)any sum to which the person employed is entitled under any scheme framed under any law for the time being in force, but does not include-3. [ Responsibility for payment of wages
.-(1) Every employer shall be responsible for the payment of all wages required to be paid under this Act to persons employed by him and in case of persons employed,-(a)in factories, if a person has been named as the manager of the factory under clause (f) of sub-section (1) of section 7 of the Factories Act, 1948 (63 of 1948);(b)in industrial or other establishments, if there is a person responsible to the employer for the supervision and control of the industrial or other establishment;(c)upon railways (other than in factories), if the employer is the railway administration and the railway administration has nominated a person in this behalf for the local area concerned;(d)in the case of contractor, a person designated by such contractor who is directly under his charge; and(e)in any other case, a person designated by the employer as a person responsible for complying with the provisions of the Act, the person so named, the person responsible to the employer, the person so nominated or the person so designated, as the case may be, shall be responsible for such payment.4. Fixation of wage-periods .-(1) Every person responsible for the payment of wages under section 3 shall fix periods (in this Act referred to as wage-periods) in respect of which such wages shall be payable.
5. Time of payment of wages .-(1) The wages of every person employed upon or in-
(a)any railway, factory or [industrial or other establishment] upon or in which less than one thousand persons are employed, shall be paid before the expiry of the seventh day,(b)any other railway, factory or [industrial or other establishment] [ Substituted by Act 38 of 1982, Section 6, for " industrial establishment" (w.e.f. 15.10.1982).], shall be paid before the expiry of the tenth day, after the last day of the wage-period in respect of which the wages are payable:[Provided that in the case of persons employed on a dock, wharf or jetty or in a mine, the balance of wages found due on completion of the final tonnage account of the ship or wagons loaded or unloaded, as the case may be, shall be paid before the expiry of the seventh day from the day of such completion.] [ Added by Act 53 of 1964, Section 5 (w.e.f. 1.2.1965).]6. [ Wages to be paid in current coin or currency notes or by cheque or crediting in bank account. [Substituted by Act No. 1 of 2017, dated 15.2.2017]
- All wages shall be paid in current coin or currency notes or by cheque or by crediting the wages in the bank account of the employee:Provided that the appropriate Government may, by notification in the Official Gazette, specify the industrial or other establishment, the employer of which shall pay to every person employed in such industrial or other establishment, the wages only by cheque or by crediting the wages in his bank account.]| 6. Wages to be paid in current coin or currency notes.-All wages shall be paid in current coin or currency notes or in both:[Provided that the employer may, after obtaining the written authorisation of the employed person, pay him the wages either by cheque or by crediting the wages in his bank account.] [ Inserted by Act 29 of 1976, Section 3 (w.r.e.f. 12.11.1975).] |
7. [] Deductions which may be made from wages
.-(1) Notwithstanding the provisions of [the Railways Act, 1989 (24 of 1989)] [ Substituted by Act 41 of 2005, Section 6, for " sub-Section (2) of Section 47 of the Indian Railways Act, 1890 (9 of 1890)" .], the wages of an employed person shall be paid to him without deductions of any kind except those authorised by or under this Act.[ Explanation I ] [ Explanation renumbered as Explanation I thereof by Act 68 of 1957, Section 5 (w.e.f. 1.4.1958).].-Every payment made by the employed person to the employer or his agent shall, for the purposes of this Act, be deemed to be a deduction from wages.[ Explanation II .-Any loss of wages resulting from the imposition, for good and sufficient cause, upon a person employed of any of the following penalties, namely:-(i)the withholding of increment or promotion (including the stoppage of increment at an efficiency bar);(ii)the reduction to a lower post or time-scale or to a lower stage in a time scale; or(iii)suspension, shall not be deemed to be a deduction from wages in any case where the rules framed by the employer for the imposition of any such penalty are in conformity with the requirements, if any, which may be specified in this behalf by ] [the appropriate Government] [ Substituted by Act 41 of 2005, Section 3, for " the State Government" (w.e.f. 9.11.2005).][by notification in the Official Gazette.] [ Inserted by Act 68 of 1957, Section 5 (w.e.f. 1.4.1958).]8. Fines .-(1) No fine shall be imposed on any employed person save in respect of such acts and omissions on his part as the employer, with the previous approval of [the appropriate Government] or of the prescribed authority, may have specified by notice under sub-section (2).
9. Deductions for absence from duty .-(1) Deductions may be made under clause (b) of sub-section (2) of section 7 only on account of the absence of an employed person from the place or places where, by the terms of his employment, he is required to work, such absence being for the whole or any part of the period during which he is so required to work.
10. Deductions for damage or loss .- [(1) A deduction under clause (c) or clause (o) of sub-section (2) of section 7 shall not exceed the amount of the damage or loss caused to the employer by the neglect or default of the employed person.
(1-A) A deduction shall not be made under clause (c) or clause (m) or clause (n) or clause (o) of sub-section (2) of section 7 until the employed person has been given an opportunity of showing cause against the deduction, or otherwise than in accordance with such procedure as may be prescribed for the making of such deductions.]11. Deductions for services rendered .-A deduction under clause (d) or clause (e) of sub-section (2) of section 7 shall not be made from the wages of an employed person, unless the house-accommodation, amenity or service has been accepted by him, as a term of employment or otherwise, and such deduction shall not exceed an amount equivalent to the value of the house accommodation, amenity or service supplied and, in the case of a deduction under the said clause (e), shall be subject to such conditions as [* * *][approprite Government] [ Substituted by Act 41 of 2005, Section 3, for " the State Government" (w.e.f. 9.11.2005).] may impose.
12. Deductions for recovery of advances .-Deductions under clause (f) of sub-section (2) of section 7 shall be subject to the following conditions, namely:-
13. Deductions for payments to co-operative societies and insurance schemes .-Deductions under clause (j) [and clause (k)] of sub-section (2) of section 7 shall be subject to such conditions as [the appropriate Government] [ Substituted by Act 41 of 2005, Section 3, for " the State Government" (w.e.f. 9.11.2005).] may impose.
[13-A. Maintenance of registers and records.-(1) Every employer shall maintain such registers and records giving such particulars of persons employed by him, the work performed by them, the wages paid to them, the deductions made from their wages, the receipts given by them and such other particulars and in such form as may be prescribed.14. Inspectors .-(1) An Inspector of Factories appointed under [sub-section (1) of section 8 of the Factories Act, 1948 (63 of 1948)], shall be an Inspector for the purposes of this Act in respect of all factories within the local limits assigned to him.
15. Claims arising out of deductions from wages or delay in payment of wages and penalty for malicious or vexatious claims .- [(1) The appropriate Government may, by notification in the Official Gazette, appoint-
(a)any Commissioner for Workmen's Compensation; or(b)any officer of the Central Government exercising functions as,-(i)Regional Labour Commissioner; or(ii)Assistant Labour Commissioner with at least two years' experience; or(c)any officer of the State Government not below the rank of Assistant Labour Commissioner with at least two years' experience; or(d)a presiding officer of any Labour Court or Industrial Tribunal, constituted under the Industrial Disputes Act, 1947 (14 of 1947), or under any corresponding law relating to the investigation and settlement of industrial disputes in force in the State; or(e)any other officer with experience as a Judge of a Civil Court or a Judicial Magistrate, as the authority to hear and decide for any specified area all claims arising out of deductions from the wages, or delay in payment of the wages, of persons employed or paid in that area, including all matters incidental to such claims:Provided that where the appropriate Government considers it necessary so to do, it may appoint more than one authority for any specified area and may, by general or special order, provide for the distribution or allocation of work to be performed by them under this Act.]16. Single application in respect of claims from unpaid group .-(1) Employed persons are said to belong to the same unpaid group if they are borne on the same establishment and if [deductions have been made from their wages in contravention of this Act for the same cause and during the same wage-period or periods or if] their wages for the same wage-period or periods have remained unpaid after the day fixed by section 5.
17. Appeal .- [(1) An appeal against an order dismissing either wholly or in part an application made under sub-section (2) of section 15, or against a direction made under sub-section (3) or sub-section (4) of that section may be preferred, within thirty days of the date on which ][the order or direction] [ Substituted by Act 68 of 1957, Section 7, for " the direction" (w.e.f. 1.4.1958).][was made, in a Presidency-town ] [Substituted by Act 68 of 1957, Section 7, for " An appeal against a direction made under sub-Section (3) or sub-Section (4) of Section 15" (w.e.f. 1.4.1958). ] [* * *] [ The words " or in Rangoon" omitted by A.O. 1937.][before the Court of Small Causes and elsewhere before the District Court-
(a)by the employer or other person responsible for the payment of wages under section 3, if the total sum directed to be paid by way of wages and compensation exceeds three hundred rupees ][or such direction has the effect of imposing on the employer or the other person a financial liability exceeding one thousand rupees] [ Inserted by Act 53 of 1964, Section 15 (w.e.f. 1.2.1965).], or(b)[ by an employed person or any legal practitioner or any official of a registered trade union authorised in writing to act on his behalf or any Inspector under this Act, or any other person permitted by the authority to make an application under sub-section (2) of section 15, if the total amount of wages claimed to have been withheld from the employed person exceeds twenty rupees or from the unpaid group to which the employed person belongs or belonged exceeds fifty rupees, or] [ Substituted by Act 53 of 1964, Section 15, for Clause (b) (w.e.f. 1.2.1965).](c)[ by any person directed to pay a penalty under ] [Substituted by Act 68 of 1957, Section 7, for " An appeal against a direction made under sub-Section (3) or sub-Section (4) of Section 15" (w.e.f. 1.4.1958). ][sub-section (4)] [ Substituted by Act 20 of 1937, Section 2 and Schedule, for " sub-Section (5)" .][of section 15.] [Substituted by Act 68 of 1957, Section 7, for " An appeal against a direction made under sub-Section (3) or sub-Section (4) of Section 15" (w.e.f. 1.4.1958). ][(1-A) No appeal under clause (a)] [ Inserted by Act 53 of 1964, Section 15 (w.e.f. 1.2.1965).][of sub-section (1) shall lie unless the memorandum of appeal is accompanied by a certificate by the authority to the effect that the appellant has deposited the amount payable under the direction appealed against.] [Substituted by Act 68 of 1957, Section 7, for " An appeal against a direction made under sub-Section (3) or sub-Section (4) of Section 15" (w.e.f. 1.4.1958). ]18. Powers of authorities appointed under section 15.-Every authority appointed under sub-section (1) of section 15 shall have all the powers of a Civil Court under the Code of Civil Procedure, 1908 (5 of 1908), for the purpose of taking evidence and of enforcing the attendance of witnesses and compelling the production of documents, and every such authority shall be deemed to be a Civil Court for all the purposes of section 195 and of [Chapter XXVI of the Code of Criminal Procedure, 1973 (2 of 1974).]
19. Power to recover from employer in certain cases .-[ Repealed by the Payment of Wages (Amendment) Act , 1964 (53 of 1964), section 17(w.e.f . 1-2-1965).]
20. Penalty for offences under the Act .-(1) Whoever being responsible for the payment of wages to an employed person contravenes any of the provisions of any of the following sections, namely, [section 5 except sub-section (4) thereof, section 7, section 8 except sub-section (8) thereof, section 9, section 10 except sub-section (2) thereof, and sections 11 to 13], both inclusive, shall be punishable [with fine which shall not be less than one thousand five hundred rupees but which may extend to seven thousand five hundred rupees] [ Substituted by Act 41 of 2005, Section 9, for " with fine which shall not be less than two hundred rupees but which may extend to one thousand rupees" (w.e.f. 9.11.2005).].
21. Procedure in trial of offences .-(1) No Court shall take cognizance of a complaint against any person for an offence under sub-section (1) of section 20 unless an application in respect of the facts constituting the offence has been presented under section 15 and has been granted wholly or in part and the authority empowered under the latter section or the Appellate Court granting such application has sanctioned the making of the complaint.
22. Bar of suits .-No Court shall entertain any suit for the recovery of wages or of any deduction from wages insofar as the sum so claimed-
23. Contracting out .-Any contract or agreement, whether made before or after the commencement of this Act, whereby an employed person relinquishes any right conferred by this Act shall be null and void insofar as it purports to deprive him of such right.
24. [ Delegation of powers
.-The appropriate Government may, by notification in the Official Gazette, direct that any power exercisable by it under this Act shall, in relation to such matters and subject to such conditions, if any, as may be specified in the direction, be also exercisable-25. Display by notice of abstracts of the Act .-The person responsible for the payment of wages to persons [employed in a factory or an industrial or other establishment] shall cause to be [displayed in such factory or an industrial or other establishment] [ Substituted by Act 38 of 1982, Section 12, for " displayed in such factory" (w.e.f. 15.10.1982).] a notice containing such abstracts of this Act and of the rules made thereunder in English and in the language of the majority of the persons employed [in the factory, or industrial or other establishment] [ Substituted by Act 38 of 1982, Section 12, for " in the factory" (w.e.f. 15.10.1982).], as may be prescribed.
[25-A. Payment of undisbursed wages in cases of death of employed person.-(1) Subject to the other provisions of the Act, all amounts payable to an employed person as wages shall, if such amounts could not or cannot be paid on account of his death before payment or on account of his whereabouts not being known,-(a)be paid to the person nominated by him in this behalf in accordance with the rules made under this Act; or(b)where no such nomination has been made or where for any reasons such amounts cannot be paid to the person so nominated, be deposited with the prescribed authority who shall deal with the amounts so deposited in such manner as may be prescribed.26. Rule-making power .-(1) [The appropriate Government] may make rules to regulate the procedure to be followed by the authorities and Courts referred to in sections 15 and 17.
| State Amendments-[Bihar].-In its application to the State of Bihar, after Cl. (d) of sub-S. (3) of Section 26, insert the following clause, namely:"(dd) prescribe the manner in which the excess amount of the bonus shall be paid or invested under section 6".-Bihar Act 4 of 1963.[Gujarat].-Same as that of Maharashtra.-Gujarat Act 26 of 1961.[Karnataka].-In its application to the State of Karnataka, in Section 26, sub-S. (3), Cl. (k), for the words "Court-fees", substitute "ad valorem or fixed Court-fees"".-Karnataka Act 2 of 1977, Section 9 (w.e.f. 1-2-1982).[Maharashtra].-In its application to the State of Maharashtra, in Section 26, sub-S. (3),-(1) after Cl. (d), insert the following clause, namely:"(da) prescribe the manner in which the excess amount of the bonus shall be paid or invested under section 6;";(2) in Cl. (k),(a) for the word "Court-fees", substitute "ad valorem or fixed Court-fees";(b) delete the word "and".-Bombay Act 62 of 1953.[Uttar Pradesh].-Amendment of Section 6 of Act 4 of 1936.- For Section 6 of the Payment of Wages Act, 1936 the following section shall be substituted, namely-"6. Each employer of industrial or any other establishment shall pay wages to his employees through Bank Cheque or National Electronic Fund Transfer or Electronic Clearing Service System into the bank account, thereof:Provided that if the work of an employed person is of temporary/casual fixed term nature and he requests cash payment of his earned wages in writing and provides a copy of his self attested Aadhar Card, the concerned employer may pay the concerned employee cash payment of due wages not exceeding Rupees Five thousand during a period of three months.".3. Insertion of Section 20-A.- After Section 20 of the principal Act the following section shall be inserted, namely-"20-A Composition of offences.- (1) Any offence committed under this Act, punishable with fine or with imprisonment up to six months or with both may, on an application of the accused person either before or after institution of prosecution, be compounded by a Competent Officer, as the State Government may by notification, specify, for a sum of fifty per cent of the maximum fine provided for such offence, in such manner as may be prescribed:Provided that the compounding of offences under this section is available only for commission of first offence.(2) Every officer referred to in sub-section (1) shall exercise the power to compound an offence, subject to the direction, control and supervision of the State Government.(3) Every application for the compounding of an offence shall be made in such form and in such manner as may be prescribed.(4) Where any offence compounded before the institution of any prosecution, no prosecution shall be instituted in relation to such offence, against the offender in relation to whom the offence is so compounded.(5) Where the composition of any offence is made after the institution of any prosecution, such composition shall be brought by the officer referred to in sub-section (1) in writing to the notice of the court in which prosecution is pending and on such notice of the composition of the offence being given, the person against whom the offence is so compounded shall be discharged.". |