Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 5 docs
The Jharkhand Colliery Mazdoor ... vs Central Coalfields Ltd., Ranchi on 10 November, 2009
The Associated Cement Companies ... vs Their Workmen on 11 September, 1959
The Workmen Of Taroda Opencast ... vs Central Government Industrial on 5 January, 2011
Balaji Paper Boards (P) Ltd. And ... vs Collector Of Central Excise on 8 October, 1998
Mohar Lal Mahto vs Forest And Environment on 1 April, 2013

User Queries
[Complete Act]
Central Government Act
Section 33 in The Mines Act, 1952
33. 1[
(1) Extra wages for overtime. Where in a mine a person works above ground for more than nine hours in any day, or works below ground for more than eight hours in any day or works for more than forty- eight hours in any week whether above ground or below ground, he shall in respect of such overtime work be entitled to wages at the rate of twice his ordinary rate of wages, the period of overtime work being calculated on a daily basis or weekly basis, whichever is more favourable to him.]
(2) 5[ Where any person employed in a mine is paid on piece rate basis, the time- rate shall be taken as equivalent to the daily average of his full- time earnings for the days on which he actually worked during the week immediately preceding the week in which overtime work has been done, exclusive of any overtime, and such time- rate shall be deemed to be the ordinary rate of wages of such person: Provided that if such person has not worked in the preceding week on the same or identical job, the time- rate shall be based on the average for the days he has worked in the same week excluding the overtime or on the daily average of his earnings in any preceding week, whichever is higher. Explanation.- For the purposes of this section," ordinary rate of wages" shall have the same meaning as in the Explanation to sub- section (3) of section 9A.]
(4) The Central Government may prescribe the registers to be maintained in a mine for the purpose of securing compliance with the provisions of this section.