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]

State of Rajasthan - Section

Section 8 in The Rajasthan Shops and Commercial Establishments Act, 1958

8. Extra wages for over-time work.

- Where an employee works in any establishment for more than nine hours n any day or for more than-forty eight hours in any week he shall in respect of such over-time work be entitled to wages at the rate of one and a half times the ordinary rate of wages.
(2)For the purposes of this section, 'ordinary rate of wages' means the basic wages plus such allowances, including the cash equivalent of the advantage accruing through the concessional sale to workers of foodgrains and other articles, as the worker is for the time being entitled to, but does not include bonus.
(3)The cash equivalent of the advantage accruing through the concession a sale to a worker of foodgrains and other articles shall be computed as often as may be prescribed on the basis of the maximum quantity of foodgrains and other articles admissible to a standard family.Explanation 1. - "Standard family" means a family consisting of the employer, his or her spouse and two children below the age of fourteen years requiring in all three adult consumption units.Explanation 2. - "Adult consumption unit" means the consumption unit of a male above the age of fourteen years, and the consumption unit of a female above the age of fourteen years and that of a child below the age of fourteen years shall be calculated at the rate of 8 and 6 respectively of one adult consumption unit.
(4)The State Government may make rules prescribing-
(a)the manner in which the cash equivalent of the advantage accruing through the concessional sale to a worker of foodgrains and other articles shall be computed, and
(b)the registers that shall be maintained in a factory for the purpose of securing compliance with the provisions of this Section.