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 31] [Entire Act]

Union of India - Subsection

Section 31(1) in The Employees' State Insurance (Central) Rules, 1950

(1)The expenditure incurred by the Corporation on the following items shall be termed as administrative expenses under section 28 of the Act, namely:-
(i)payment of fees and allowances to members of the Corporation, the Standing Committee and the Medical Benefit Council, the Regional Boards, Local Committees;
(ii)payment of salaries, leave and joining time allowances, travelling and compensatory and other allowances, bonus, gratuities and compassionate allowances, pension, contributions to the provident fund or other benefit funds of officers and employees of the corporation;
(iii)defraying expenses on depreciation and maintenance of staff car, office buildings, staff quarters, hiring of accommodation, purchase of furniture, office equipment, stationery, printing and other expenditure in respect of offices of the Corporation;
(iv)defraying expenses towards membership subscription to International Organisation, and other services for the purposes of giving effect to the provisions of the Act;
(v)defraying the cost (including all expenses) of the auditing accounts of the Corporation and of the valuation of its assets and liabilities;
(vi)defraying the cost (including all expenses) of the Employees' State Insurance Courts set up under the Act;
(vii)payment of any sums under any contract entered into for the purposes of this Act by the Corporation or the Standing Committee or by any officer duly authorised by the Corporation or the Standing Committee in this behalf;
(viii)payment of sums under any decree, order or award of any Court or Tribunal against the Corporation or any of its officers or servants for any act done in the execution of his duty or under a compromise or settlement of any suit or other legal proceedings or claim instituted or made against the Corporation;
(ix)defraying the cost and other charges of instituting or defending any civil or criminal proceedings arising out of any action taken under this Act;
(x)defraying the expenditure in connection with publicity, of the Employees' State Insurance Scheme, including printing of publicity materials, courses relevant to the purposes of the Act;
(xi)defraying the expenditure on conducting evaluation studies on various aspects of functioning of the Employees' State Insurance Scheme.