Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 15 docs - [View All]
Superintendent And Remembrancer ... vs L.N. Birla And Anr. on 14 August, 1939
Emperor vs J.B.H. Johnson on 26 June, 1919
Emperor vs Narottam Lalbhai Sheth on 1 February, 1940
Associated Cement Companies Ltd vs P. N. Sharma And Another on 9 December, 1964
Emperor vs J.B.H. Johnson on 26 June, 1919

Loading...
User Queries
[Complete Act]
Central Government Act
Section 71 in The Factories Act, 1948
71. Working hours for children.
(1) No child shall be employed or permitted to work, in any factory--
(a) for more than four and a half hours in any day;
(b) 2[ during the night. Explanation.-- For the purpose of this sub- section" night" shall mean a period of at least twelve consecutive hours which shall include the interval between 10 P. M. and 6 A. M.]
(2) The period of work of all children employed in a factory shall be limited to two shifts which shall not overlap or spread over more than five hours each; and each child shall be employed in only one of the relays which shall not, except with the previous permission in writing of the Chief Inspector, be changed more frequently than once in a period of thirty days.
(3) The provisions of section 52 shall apply also to child workers and no exemption from the provisions of that section may be granted in respect of any child.
(4) No child shall be required or allowed to work in any factory on any day on which he has already been working in another factory.
(5) 3[ No female child shall be required or allowed to work in any factory except between 8 A. M. and 7 P. M.]
1. Omitted and ins. by Act 20 of 1987, s. 22 (w. e. f. 1. 12. 87). 2. Subs. by Act 25 of 1954 s. 19. 3. Ins. by Act 20 of 1987 s. 23 (w. e. f. 1. 12. 1987 ).