Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 190 docs - [View All]
D.M.S. Rao And Ors. vs The State Of Kerala And Anr. on 11 September, 1961
Narottamdas Harjiwandas vs State Of Madhya Pradesh And Ors. on 5 September, 1963
Tamil Nadu Spinning Mills ... vs The State Of Tamil Nadu on 30 April, 2009
Narottamdas vs State Of Madhya Pradesh on 21 April, 1964
Mangalore Ganesh Beedi And Allied ... vs State Of Karnataka And Ors. on 3 June, 2003

Loading...
User Queries
[Complete Act]
Central Government Act
Section 3 in The Minimum Wages Act, 1948
3. Fixing of minimum rates of wages.- 1[
(1) The appropriate Government shall, in the manner hereinafter provided,--
(a) 2[ fix the minimum rates of wages payable to employees employed in an employment specified in Part I or Part II of the Schedule and in an employment added to either Part by notification under section 27: Provided that the appropriate Government may, in respect of employees employed in an employment specified in Part II of the Schedule, instead of fixing minimum rates of wages under this clause for the whole State, fix such rates for a part of the State or for any specified class or classes of such employment in the whole State or part thereof;]
(b) review at such intervals as it may think fit, such intervals not exceeding five years, the minimum rates of wages so fixed and revise the minimum rates, if necessary: 3[ Provided that where for any reason the appropriate Government has not reviewed the minimum rates of wages fixed by it in respect of any scheduled employment within any interval of five years, nothing contained in this clause shall be deemed to prevent it from reviewing the minimum rates after the expiry of the said period of five years and revising them, if necessary, and until they are so revised the minimum rates in force immediately before the expiry of the said period of five years shall continue in force.]
(1A) Notwithstanding anything contained in sub- section (1), the appropriate Government may refrain from fixing minimum rates of wages in respect of any scheduled employment in which there are in the whole State less than one thousand employees engaged in such employment, but if at any time, 4[ the appropriate Government comes to a finding after such inquiry as it may make or cause to be made in this behalf that the number of employees in any scheduled employment in respect of which it has refrained from fixing minimum rates of wages has risen to one thousand or more, it shall fix minimum rates of wages payable to employees in such employment 5[ as soon as may be after such finding].]
(2) The appropriate Government may fix,--
(a) a minimum rate of wages for time work (hereinafter referred to as" a minimum time rate");
1. Subs. by Act 26 of 1954, s. 3, for sub- section (1). 2. Subs. by Act 31 of 1961, s. 2, for cl. (a). 3. Added by Act 30 of 1957, s. 3. 4. Certain words, brackets and figure omitted by Act 31 of 1961, s. 2. 5. Subs. by s. 2, ibid., for certain words.
(b) a minimum rate of wages for piece work (hereinafter referred to as" a minimum piece rate");
(c) a minimum rate of remuneration to apply in the case of employees employed on piece work for the purpose of securing to such employees a minimum rate of wages on a time work basis (hereinafter referred to as" a guaranteed time rate");
(d) a minimum rate (whether a time rate or a piece rate) to apply in substitution for the minimum rate which would otherwise be applicable, in respect of overtime work done by employees (hereinafter referred to as" overtime rate").
(2A) 1[ Where in respect of an industrial dispute relating to the rates of wages payable to any of the employees employed in a scheduled employment, any proceeding is pending before a Tribunal or National Tribunal under the Industrial Disputes Act, 1947 (14 of 1947 .) or before any like authority under any other law for the time being in force, or an award made by any Tribunal, National Tribunal or such authority is in operation, and a notification fixing or revising the minimum rates of wages in respect of the scheduled employment is issued during the pendency of such proceeding or the operation of the award, then, notwithstanding anything contained in this Act, the minimum rates of wages so fixed or so revised shall not apply to those employees during the period in which the proceeding is pending and the award made therein is in operation or, as the case may be, where the notification is issued during the period of operation of an award, during that period; and where such proceeding or award relates to the rates of wages payable to all the employees in the scheduled employment, no minimum rates of wages shall be fixed or revised in respect of that employment during the said period.]
(3) In fixing or revising minimum rates of wages under this section,--
(a) different minimum rates of wages may be fixed for--
(i) different scheduled employments;
(ii) different classes of work in the same scheduled employment;
(iii) adults, adolescents, children and apprentices;
(iv) different localities;
(b) 2[ minimum rates of wages may be fixed by any one or more of the following wage periods, namely:--
(i) by the hour,
1. Ins. by Act 31 of 1961, s. 2. 2. Subs. by Act 30 of 1957, s. 3, for the original clause, excluding the proviso.
(ii) by the day,
(iii) by the month, or
(iv) by such other larger wage- period as may be prescribed; and where such rates are fixed by the day or by the month, the manner of calculating wages for a month or for a day, as the case may be, may be indicated:] Provided that where any wage- periods have been fixed under section 4 of the Payment of Wages Act, 1936 (4 of 1936 ), minimum wages shall be fixed in accordance therewith.