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 87] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(13) in The Employees' State Insurance Act, 1948

(13)“immediate employer”, in relation to employees employed by or through him, means a person who has undertaken the execution, on the premises of a factory or an establishment to which this Act applies or under the supervision of the principal employer or his agent, of the whole or any part of any work which is ordinar­ily part of the work of the factory or establishment of the principal employer or is preliminary to the work carried on in, or incidental to the purpose of, any such factory or establis­hment, and includes a person by whom the services of an employee who has entered into a contract of service with him are temporar­ily lent or let on hire to the principal employer and includes a contractor;