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 37 in Code on Wages, 2019

37. Adjustment of customary or interim bonus against bonus payable under this Code.

- Where in any accounting year, -
(a)an employer has paid any puja bonus or other customary bonus to employee; or
(b)an employer has paid a part of the bonus payable under this Code to an employee before the date on which such bonus becomes payable,
then, the employer shall be entitled to deduct the amount of bonus so paid from the amount of bonus payable by him to the employee under this Code in respect of that accounting year and the employee shall be entitled to receive only the balance.