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 117] [Entire Act]

Union of India - Section

Section 2 in The Plantations Labour Act, 1951

2. Definitions .-In this Act, unless the context otherwise requires,-

(a)"adolescent" means a person who has completed his [fourteenth] year but has not completed his eighteenth year;
(b)"adult" means a person who has completed his eighteenth year;
(c)"child" means a person who has not completed his [fourteenth] [Substituted by Act 61 of 1986, Section 24, for " fifteenth" (w.e.f. 23.12.1986). ] year;
(d)"day" means a period of twenty-four hours beginning at midnight;
(e)"employer", when used in relation to a plantation, means the person who has the ultimate control over the affairs of the plantation, and where the affairs of any plantation are entrusted to any other person (whether called a managing agent, manager, superintendent or by any other name) such other person shall be deemed to be the employer in relation to that plantation;
Explanation. - For the purposes of this clause, "the person who has the ultimate control over the affairs of the plantation" means in the case of a plantation owned or controlled by-
(i)a company, firm or other association of individuals, whether incorporated or not, every director, partner or individual;
(ii)the Central Government or State Government or any local authority, the person or persons appointed to manage the affairs of the plantation; and
(iii)a lessee, the lessee;';
(ee)[ "family", when used in relation to a worker, means- [ Inserted by Act 34 of 1960, Section 3 (w.e.f. 21.11.1960).]
(i)his or her spouse, and
(ii)the legitimate and adopted children of the worker dependent upon him or her, who have not completed their eighteenth year,
[and includes parents and widow sister, dependent upon him or her] [Added by Act 17 of 2010 (w.e.f. 18.5.2010) ]]
(eee)[ "inspector" means an inspector of plantations appointed under sub-section (1) of section 4 and includes an additional inspector of plantations appointed under sub-section (1-A) of that section;] [ Inserted by Act 58 of 1981, Section 3 (w.e.f. 26.1.1982).]
(f)[ "plantation" means any plantation to which this Act, whether wholly or in part, applies and includes offices, hospitals, dispensaries, schools, and any other premises used for any purpose connected with such plantation, but does not include any factory on the premises to which the provisions of the Factories Act, 1948 (63 of 1948), apply;] [ Substituted by Act 34 of 1960, Section 3, for Clauses (f), (h) and (k) (w.e.f. 21.11.1960).]
(g)"prescribed" means prescribed by rules made under this Act;
(h)[ "qualified medical practitioner" means a person holding a qualification granted by an authority specified or notified under section 3 of the Indian Medical Degrees Act, 1916 (7 of 1916), or specified in the Schedules to the Indian Medical Council Act, 1956 (102 of 1956), and includes any person having a certificate granted under any Provincial or State Medical Council Act;] [Substituted by Act 34 of 1960, Section 3, for Clauses (f), (h) and (k) (w.e.f. 21.11.1960). ]
(i)"wages" has the meaning assigned to it in clause (h) of section 2 of the Minimum Wages Act, 1948 (11 of 1948);
(j)"week" means a period of seven days beginning at midnight on Saturday night or such other night as may be fixed by the State Government in relation to plantations in any area after such consultation as may be prescribed with reference to the plantations concerned in that area;
(k)[ "worker" means a person employed in a plantation for hire or reward, whether directly or through any agency, to do any work, skilled, unskilled, manual or clerical, [Substituted by Act 34 of 1960, Section 3, for Clauses (f), (h) and (k) (w.e.f. 21.11.1960). ][and includes a person employed on contract for more than sixty days in a year] [Inserted by Act 17 of 2010 (w.e.f. 18.5.2010) ] but does not include-
(i)a medical officer employed in the plantation;
(ii)any person employed in the plantation (including any member of the medical staff) whose monthly wages exceed ][rupees ten thousand] [Substitution for the words 'rupees seven hundred and fifty' by Act 17 of 2010 (w.e.f. 18.5.2010) ]
(iii)[ any person employed in the plantation primarily in a] [Substituted by Act 34 of 1960, Section 3, for Clauses (f), (h) and (k) (w.e.f. 21.11.1960). ][managerial or administrative capacity, notwithstanding that his monthly wages do not exceed rupees ten thousand] [Substitution for the words 'managerial capacity, notwithstanding that his monthly wages do not exceed rupees seven hundred and fifty' by Act 17 of 2010 (w.e.f. 18.5.2010) ][; or [Substituted by Act 34 of 1960, Section 3, for Clauses (f), (h) and (k) (w.e.f. 21.11.1960). ]
(iv)any person temporarily employed in the plantation in any work relating to the construction, development or maintenance of buildings, roads, bridges, drains or canals;]
(l)"young person" means a person who is either a child or an adolescent.