Union of India - Act
The Child Labour (Prohibition And Regulation) Rules, 1988
UNION OF INDIA
India
India
The Child Labour (Prohibition And Regulation) Rules, 1988
Rule THE-CHILD-LABOUR-PROHIBITION-AND-REGULATION-RULES-1988 of 1988
- Published on 10 August 1988
- Commenced on 10 August 1988
- [This is the version of this document from 10 August 1988.]
- [Note: The original publication document is not available and this content could not be verified.]
355.
In exercise of the powers conferred by sub-section (1) of section 18 of the Child Labour (Prohibition and Regulation) Act, 1986 (61 of 1986), the Central Government hereby makes the following rules, namely:-1. Short title and commencement .-(1) These rules may be called The [Child and Adolescent Labour] (Prohibition and Regulation) Rules, 1988.
2. Definitions .-In these rules, unless the context otherwise requires,-
2A. [ Awareness on prohibition of employment of child and adolescents in contravention to Act. [Inserted by Notification No. G.S.R. 543(E), dated 2.6.2017 (w.e.f. 10.8.1988)]
- The Central Government, to ensure that the children and adolescents are not employed or permitted to work in any occupation or process in contravention to the provisions of the Act, through appropriate measures, shall -2B. Child to help his family without affecting education.
2C. Child to work as an artist.
3. Term of office of the members of the Committee .-(1) The term of office of the members of the Committee shall be one year from the date on which their appointment is notified in the Official Gazette:-
Provided that the Central Government may extend the term of office of the member of the Committee for a maximum period of two years:Provided further that the member shall, notwithstanding the expiration of his term, continue to hold office until his successor enters upon his office.4. Secretary to the Committee .-The Central Government may appoint an officer not below the rank of an Under Secretary to the Government of India as Secretary of the Committee.
5. Allowances to non-official members .-The non-official members and Chairman of the Committee shall be paid such fees and allowances as may be admissible to the officers of the Central Government drawing a pay of rupees four thousand and five hundred or above.
6. Resignation .-(1) A member may resign his office by writing under his hand addressed to the Chairman.
7. Removal of Chairman or member of the Committee .-The Central Government may remove the Chairman or any member of the Committee at any time before the expiry of the term of office after giving him a reasonable opportunity of showing cause against the proposed removal.
8. Cessation of membership .-If a member-
9. Filling up of casual vacancies .-In case a member resigns his office under rule 6 or ceases to be a member under rule 8, the casual vacancy thus caused shall be filled up by the Central Government and the member so appointed shall hold office for the unexpired portion of the term of his predecessor.
10. Time and place of meetings .-The Committee shall meet at such times and places as the Chairman may fix in this behalf.
11. Notice of meetings .-The Secretary to the Committee shall give at least seven days notice to every member of the Committee of the time and place fixed for each meeting alongwith the list of business to be transacted at the said meeting.
12. Presiding at meetings .-The Chairman shall preside at every meeting of the Committee at which he is present; if, however, the Chairman is unable to attend a meeting, any member elected by the members present among themselves shall preside at the meeting.
13. Quorum .-No business shall be transacted at a meeting of the Committee unless at least three members of the Committee other than the Chairman and the Secretary are present:
Provided that at any meeting in which less than three of the total members are present, the Chairman may adjourn the meeting to a date as he deems fit and inform the members present and notify other members that the business of the scheduled meeting shall be disposed of at the adjourned meeting irrespective of the quorum and it shall be lawful to dispose of the business at such adjourned meeting irrespective of the number of members attending the meeting.14. Decision by majority .-All questions considered at a meeting of the Committee shall be decided by a majority of votes of the members present and voting and in the event of equality of votes, the Chairman, or in the absence of Chairman, the member presiding at the meeting, as the case may be, shall have a second or casting vote.
15. Sub-Committees. - The Committee may constitute one or more Sub-Committees, whether consisting only of members of the Committee or partly of members of the Committee and partly of other persons as it thinks fit, for such purposes, as it may decide and any Sub-Committee so constituted shall discharge such functions as may be delegated to it by the Committee.
15A. [ Hours of work. [Inserted by Notification No. G.S.R. 543(E), dated 2.6.2017. (w.e.f. 10.8.1988)]
- Subject to the provisions of section 7, no adolescent shall be required or permitted to work in an establishment in excess of such number of hours of work as is permissible under the law for the time being in force regulating the hours of work of the adolescent in such establishment.]16. Register to be maintained under section 11 of the Act.
16A. [ Payment of amount to child or adolescent from and out of Child and Adolescent Labour Rehabilitation Fund. [Inserted by Notification No. G.S.R. 543(E), dated 2.6.2017. (w.e.f. 10.8.1988)]
17. [ Certificate of age. [Substituted by Notification No. G.S.R. 543(E), dated 2.6.2017. (w.e.f. 10.8.1988)]
| 17. Certificate of age.- (1) All young persons in employment in any of the occupations set-forth in Part A of the Schedule or in any workshop wherein any of the processes set forth in Part B of the Schedule is carried on, shall produce a certificate of age from the appropriate medical authority, whenever required to do so by an Inspector.(2) The certificate of age referred to in sub-rule (1) shall be issued in Form B.(3) The charges payable to the medical authority for the issue of such certificate shall be the same as prescribed by the State Government or the Central Government, as the case may be, for their respective Medical Boards.(4) The charges payable to the medical authority shall be borne by the employer of the young person whose age is under question.Explanation.- For the purposes of sub-rule (1), the appropriate "Medical Authority" shall be Government medical doctor not below the rank of an Assistant Surgeon of a District or a regular doctor of equivalent rank employed in Employees' State Insurance dispensaries or hospitals. |
17A. [ Persons who may file complaint. [Inserted by Notification No. G.S.R. 543(E), dated 2.6.2017 (w.e.f. 10.8.1988)]
- Any person who may file a complaint under the Act for commission of any offence include school teachers and representatives from school management committee, child protection committee, Panchayat or Municipality, who shall be sensitised to file complaint, in the event that any of students in their respective schools is employed in contravention to the provisions of the Act.17B. Manner of compounding offences.
17C. Duties of District Magistrate.
17D. Duties of Inspectors.
- An Inspector appointed by the Central Government under section 17, for the purposes of securing compliance with the provisions of the Act, shall -17E. Periodical inspection and monitoring.
- The Central Government shall create a system of monitoring and inspection for carrying into effect the provisions of section 17, which may include-| Sl.No. | [Name of adolescent] [Substituted 'Name of Child' by Notification No. G.S.R. 543(E), dated 2.6.2017 (w.e.f. 10.8.1988)] | Father's Name | Date ofBirth | Permanent Address | Date of joining the establishment | Name of the work on which employed | Daily hours of work | Intervals of rest | Wages paid | Remarks |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 | 10 | 11 |
| S.No. | Name of the Child/Children | Parent's/Guardian's Name | Address |