Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 85 docs - [View All]
Divisional Engineer M.P. ... vs Mantobai on 30 July, 1988
The Workmens Compensation Act, 1923
Jamnagar vs Rajesh on 23 February, 2010
Savitri Devi And Anr. vs Commissioner, Workmen'S ... on 21 December, 2001
Devibehn Dudhabhai vs Manager, Liberty Talkies And Anr. on 2 December, 1993

Loading...
User Queries
[Complete Act]
Central Government Act
Section 8 in The Workmen' S Compensation Act, 1923
8. Distribution of compensation.- 1[
(1) No payment of compensation in respect of a workman whose injury has resulted in death, and no payment of a lump sum as compensation to a woman or a person under a legal disability, shall be made otherwise than by deposit with the Commissioner, and no such payment made directly by an employer shall be deemed to be a payment of compensation: 2[ Provided that, in the case of a deceased workman, an employer may make to any dependant advances on account of compensation not exceeding an aggregate of one hundred rupees, and so much of such aggregate as does not exceed the compensation payable to that dependant shall be deducted by the Commissioner from such compensation and repaid to the employer.]
(2) Any other sum amounting to not less than ten rupees which is payable as compensation may be deposited with the Commissioner on behalf of the person entitled thereto.
(3) The receipt of the Commissioner shall be a sufficient discharge in respect of any compensation deposited with him.]
(4) On the deposit of any money under sub- section (1) 3[ as compensation in respect of a deceased workman] the Commissioner 4[ shall deduct] therefrom the actual cost of the workman' s funeral expenses, to an amount not exceeding 5[ fifty rupees] and pay the same to the person by whom such expenses were incurred, and shall, if he thinks necessary, cause notice to be published or to be served on each dependant in such manner as he thinks fit, calling upon the dependants to appear before him on such date as he may fix for determining the distribution of the compensation. If the Commissioner is satisfied after any inquiry which he may deem necessary, that no dependant exists, he shall repay the balance of the money to the employer by whom it was paid. The Commissioner shall, on application by the employer, furnish a statement showing in detail all disbursements made.
(5) 6[ Compensation deposited in respect of a deceased workman shall, subject to any deduction made under sub- section (4), be
1. Subs. by Act 5 of 1929, s. 4, for original sub- sections (1) to (3). 2. Subs. by Act 15 of 1933, s. 6, for the original proviso. 3. Ins. by Act 5 of 1929, s. 4. 4. Subs. by Act 15 of 1933, s. 6, for" may deduct". 5. Subs. by Act 8 of 1959, s. 7, for" twenty- five rupees" (w. e. f. 1- 6- 1959 ). 6. Sub- sections (5) to (7) subs. by Act 5 of 1929, s. 4, for the original sub- section (5).
apportioned among the dependants of the deceased workman or any of them in such proportion as the Commissioner thinks fit, or may, in the discretion of the Commissioner, be allotted to any one dependant.
(6) Where any compensation deposited with the Commissioner is payable to any person, the Commissioner shall, if the person to whom the compensation is payable is not a woman or a person under a legal disability, and may, in other cases, pay the money to the person entitled thereto.
(7) Where any lump sum deposited with the Commissioner is payable to a woman or a person under a legal disability, such sum may be invested, applied or otherwise dealt with for the benefit of the woman, or of such person during his disability, in such manner as the Commissioner may direct; and where a half- monthly payment is payable to any person under a legal disability, the Commissioner may, of his own motion or on an application made to him in this behalf, order that the payment be made during the disability to any dependant of the workman or to any other person, whom the Commissioner thinks best fitted to provide for the welfare of the workman.]
(8) 1[ ] Where, on application made to him in this behalf or otherwise, the Commissioner is satisfied that, on account of neglect of children on the part of a parent or on account of the variation of the circumstances of any dependant or for any other sufficient cause, an order of the Commissioner as to the distribution of any sum paid as compensation or as to the manner in which any sum payable to any such dependant is to be invested, applied or otherwise dealt with, ought to be varied, the Commissioner may make such orders for the variation of the former order as he thinks just in the circumstances of the case: Provided that no such order prejudicial to any person shall be made unless such person has been given an opportunity of showing cause why the order should not be made, or shall be made in any case in which it would involve the repayment by a dependant of any sum already paid to him.
(9) 2[ Where the Commissioner varies any order under sub- section (8) by reason of the fact that payment of compensation to any person has been obtained by fraud, impersonation or other improper means, any amount so paid to or on behalf of such person may be recovered in the manner hereinafter provided in section 31.]
1. The original sub- section (6) renumbered (8) by Act 5 of 1929, s. 4. 2. Ins. by s. 4, ibid.