Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 1 docs
Surya Prakash vs Management And 7 Ors. on 20 April, 2005

Loading...
User Queries
[Section 25B(2)] [Section 25B] [Complete Act]
Central Government Act
Section 25B(2)(b) in The Industrial Disputes Act, 1947
(b) for a period of six months, if the workman, during a period of six calendar months preceding the date with reference to which calculation is to be made, has actually worked under the employer for not less than--
(i) ninety- five days, in the case of a workman employed below ground in a mine; and
1. Subs. by Act 48 of 1954, s. 2, for the former Explanation (w. e. f. 1- 4- 1954 ). 2. Subs. by Act 36 of 1964, s. 13, for s. 25B (w. e. f. 19- 12- 1964 ).
(ii) one hundred and twenty days, in any other case. Explanation.-- For the purposes of clause (2), the number of days on which a workman has actually worked under an employer shall include the days on which--
(i) he has been laid- off under an agreement or as permitted by standing orders made under the Industrial Employment (Standing Orders) Act, 1946 (20 of 1946 ), or under this Act or under any other law applicable to the industrial establishment;
(ii) he has been on leave with full wages, earned in the previous years;
(iii) he has been absent due to temporary disablement caused by accident arising out of and in the course of his employment; and
(iv) in the case of a female, she has been on maternity leave; so, however, that the total period of such maternity leave does not exceed twelve weeks.]