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] [Section 25] [Entire Act]

State of Rajasthan - Subsection

Section 25(1) in The Rajasthan Minimum Wages Rules, 1959

(1)Where a worker in a scheduled employment works on a shift which extends beyond mid-night -
(a)for the purpose of rule 23, a holiday for the whole day shall mean in his case period of a twenty four consecutive hours beginning when his shift ends;
(b)the following day for him shall be deemed to be the period of twenty four hours beginning when such shift ends, and the hours he has worked after mid-night shall be counted towards the previous duty.