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]

Union of India - Section

Section 56 in The Employees' State Insurance (Central) Rules, 1950

56. Maternity benefits. - (1) An insured woman shall be qualified to claim maternity benefits for a confinement occurring or expected to occur in a benefit period, if the contributions in respect of her were payable for not less than [seventy] days in the immediately preceding two consecutive contribution periods.

(2)Subject to the provisions of the Act and the regulations, if any, an insured woman who is qualified to claim maternity benefits in accordance with sub-rule (1) shall be entitled to receive it at the daily rate specified in sub-rule (5) for all days on which she does not work for remuneration during a period of [twenty-six weeks of which not more than eight weeks] [Substituted 'twelve weeks of which not more than six weeks' by Notification No. G.S.R. 62(E), dated 20.1.2017 (w.e.f. 22.6.1950).] shall precede the expected date of confinement:Provided that where the insured woman dies during her delivery or [during the period immediately following the date of her delivery] [ Substituted by G.S.R. 522, dated 15.10.1996 (w.e.f. 16.11.1996).] for which she is entitled to maternity benefits, leaving behind in either case, the child, maternity benefits shall be paid for the whole of that period but if the child also dies during the said period, then for the days up to and including the day of the death of the child, to the person nominated by the insured woman, in such manner as may be specified in the regulations, and if there is no such nominee, to her legal representative.[Provided further that the insured woman shall be entitled to twelve weeks of maternity benefit from the date the child is handed over to the commissioning mother after birth or adopting mother, as the case may be:Provided also that the insured woman having two or more than two surviving children shall be entitled to receive maternity benefits during a period of twelve weeks of which not more than six weeks shall precede the expected date of confinement.] [Inserted by Notification No. G.S.R. 62(E), dated 20.1.2017 (w.e.f. 22.6.1950).]
(3)An insured woman who is qualified to claim maternity benefits in accordance with sub-rule (1) shall, in case of miscarriage or medical termination of pregnancy, be entitled, on production of such proof, as may be required under the regulations, to maternity benefits at the rates specified in sub-rule (5), for all days on which she does not work for remuneration during a period of six weeks immediately following the date of her miscarriage or medical termination of pregnancy.
(4)An insured woman who is qualified to claim maternity benefits in accordance with sub-rule (1), in case of sickness arising out of pregnancy, confinement, premature birth of child or miscarriage or medical termination of pregnancy, shall, on production of such proof as may be required under the regulations, be entitled, in addition to the maternity benefits payable to her under any other provisions of the Act, for all days on which she does not work for remuneration, to maternity benefits at the rates specified in the sub-rule (5), for all days on which she does not work for remuneration during an additional period not exceeding one month.
(5)[ The daily rate of maternity benefit payable in respect of confinement occurring or expected to occur during any benefit period shall be equal to the standard benefit rate in respect of the insured woman during the corresponding contribution period, rounded to the next higher rupee, or rupees twenty-five, whichever is higher.] [Substituted by Notification No. G.S.R. 454 (E) dated 15.6.2011 (w.e.f. 1.7.2011)][56-A. [Confinement expenses][to an insured woman and an insured person in respect of his wife shall be paid a sum of [rupees five thousand] [Inserted by G.S.R. 522, dated 15.10.1996 (w.e.f. 16.11.1996). ] [per case as medical bonus on account of confinement expenses:Provided that the confinement occurs at a place where necessary medical facilities under the Employees' State Insurance Scheme are not available:[Provided further that confinement expenses shall be paid for two confinements only.] [Inserted by G.S.R. 522, dated 15.10.1996 (w.e.f. 16.11.1996). ]