Section 10(14)(c) in Employees' State Insurance (General) Regulations, 1950
(c)To decide within the broad framework of the general decisions and programme of priorities of the Corporation, the following mattes, provided that where the specific approval of the Corporation or the appropriate government is required, such approval shall be taken:(i)Extension of the scheme to other categories of establishments in accordance with the order of priorities laid down by the Corporation;(ii)extension of scheme to new areas and extension of medical care to families;(iii)adoption of special measures to meet peculiar conditions in the area;(iv)improvement in benefits;(v)provision of indoor medical treatment;(vi)measures and arrangements for the rehabilitation of insured persons in the area, who are permanently disabled ;(vii)securing compliance by employers with the various provisions of the Employees' State Insurance Act, the Regulations and other rules and instructions;