Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 511 docs - [View All]
The Workmens Compensation Act, 1923
The Regional Director E.S.I. ... vs P.C. Kasliwal And Ors. on 2 January, 1981
P.Galireddy And Another. vs Chinna Ramaswamy Goud And on 8 November, 2000
T. Devadasan vs M/S. Gordon Woodroffe & Co. ... on 18 April, 1972
Shri 108 Swami Ganesh Dass Ji ... vs Chief Settlement Commissioner ... on 22 March, 1977

Loading...
User Queries
[Complete Act]
Central Government Act
Section 2 in The Workmen' S Compensation Act, 1923
2. Definitions.-
(1) In this Act, unless there is anything repugnant in the subject or context,-- 4[
(b) " Commissioner" means a Commissioner for Workmen' s Compensation appointed under section 20;
(c) " compensation" means compensation as provided for by this Act;
(d) 5[ " dependant" means any of the following relatives of a deceased workman, namely:--
(i) a widow, a minor legitimate son, and unmarried legitimate daughter, or a widowed mother; and
(ii) if wholly dependent on the earnings of the workman at the time of his death, a son or a daughter who has attained the age of 18 years and who is infirm;
1. This Act has been extended to Goa, Daman and Diu by Reg. 12 of 1962, s. 3 and Sch.; Dadra and Nagar Haveli by Reg. 6 of 1963, s. 2 and Sch. I; Pondicherry by Reg. 7 of 1963, s. 3 and Sch. I and Laccadive, Minicoy and Amindivi Islands by Reg. 8 of 1965, s. 3 and Sch. This Act has been modified in its application to apprentices under the Apprentices Act, 1961 (52 of 1961 ) by s. 16 and Sch. to that Act. 2. Subs. by the A. O. 1950, for sub- section (2). 3. The words" except the State of Jammu and Kashmir" omitted by Act 51 of 1970, s. 2 and Sch. (w. e. f. 1- 9- 1971 ). 4. Cl. (a) omitted by Act 8 of 1959, s. 2 (w. e. f. 1- 6- 1959 ). 5. Subs. by s. 2, ibid., for the former clause (w. e. f. 1- 6- 1959 ).
(iii) if wholly or in part dependent on the earnings of the workman at the time of his death, (a) a widower, (b) a parent other than a widowed mother, (c) a minor illegitimate son, an unmarried illegitimate daughter or a daughter legitimate or illegitimate if married and a minor or if widowed and a minor, (d) a minor brother or a unmarried sister or a widowed sister if a minor, (e) a widowed daughter- in- law, (f) a minor child of a pre- deceased son, (g) a minor child of a pre- deceased daughter where no parent of the child is alive, or (h) a paternal grandparent if no parent of the workman is alive;]
(e) " employer" includes any body of persons whether incorporated or not and any managing agent of an employer and the legal representative of a deceased employer, and, when the services of workman are temporarily lent or let on hire to another person by the person with whom the workman has entered into a contract of service or apprenticeship means such other person while the workman is working for him;
(f) " managing agent" means any person appointed or acting as the representative of another person for the purpose of carrying on such other person' s trade or business, but does not include an individual manager subordinate to an employer 1[ ;
(ff) 2[ " minor" means a person who has not attained the age of 18 years;]
(g) " partial disablement" means, where the disablement is of a temporarp nature, such disablement as reduces the earning capacity of a workman in any employment in which he was engaged at the time of the accident resulting in
1. In the application of the Act to Bengal, a new clause (ff) has been ins. here by the Workmen' s Compensation (Bengal Amendment) Act, 1942 (Ben. 6 of 1942 ), s. 3. 2. Ins. by Act 8 of 1959, s. 2 (w. e. f. 1- 6- 1959 ).
the disablement, and, where the disablement is of a permanent nature, such disablement as reduces his earning capacity in every employment which he was capable of undertaking at that time: provided that every injury specified 1[ in Part II of Schedule I] shall be deemed to result in permanent partial disablement;
(h) " prescribed" means prescribed by rules made under this Act;
(i) " qualified medical practitioner" means any person registered 2[ under any 3[ Central Act, Provincial Act or an Act of the Legislature of a 4[ State]] providing for the maintenance of a register of medical practitioners, or, in any area where no such last- mentioned Act is in force, any person declared by the State Government, by notification in the Official Gazette, to be a qualified medical practitioner for the purposes of this Act; 5[
(j)
(k) " seaman" means any person forming part of the crew of any 6[ ship, but does not include the master of 7[ the] ship;
(l) " total disablement" means such disablement, whether of a temporary or permanent nature, as incapacitates a workman for all work which he was capable of performing at the time of the accident resulting in such disablement: 8[ Provided that permanent total disablement shall be deemed to result from every injury specified in Part I of Schedule I or from any combination of injuries specified in Part II thereof where the aggregate percentage of the loss of earning capacity, as specified in the said Part II against those injuries, amounts to one hundred per cent or more;]
(m) " wages" includes any privilege or benefit which is capable of being estimated in money, other than a travelling allowance
1. Subs. by Act 64 of 1962, s. 2, for" in Schedule I" (w. e. f. 1- 2- 1963 ). 2. The words" under the Medical Act, 1858, or any Act amending the same, or" omitted by Act 8 of 1959, s. 2 (w. e. f. 1- 6- 1959 ). 3. Subs. by the A. O. 1950, for" Act of the Central Legislature or of any Legislature in a Province of India". 4. Subs. by the Adaptation of Laws (No. 3) Order, 1956, for" Part A State or Part B State". 5. Cl. (j) rep. by Act 15 of 1933, s. 2. 6. The word" registered" omitted by s. 2, ibid. 7. Subs. by s. 2, ibid., for" any such". 8. Subs. by Act 64 of 1962, s. 2, for the proviso (w. e. f. 1- 2- 1963 ).
or the value of any travelling concession or a contribution paid by the employer of a workman towards any pension or provident fund or a sum paid to a workman to cover any special expenses entailed on him by the nature of his employment;
(n) " workman" means any person (other than a person whose employment is of a casual nature and who is employed otherwise than for the purposes of the employer' s trade or business) who is--
(i) a railway servant as defined in section 3 of the Indian Railways Act, 1890 (9 of 1890 ), not permanently employed in any administrative, district or sub- divisional office of a railway and not employed in any such capacity as is specified in Schedule II, or
(ii) employed 1[ 2[ in any such capacity as is specified in Schedule II. whether the contract of employment was made before or after the passing of this Act and whether such contract is expressed or implied, oral or in writing; but does not include any person working in the capacity of a member of 3[ the Armed Forces of the Union] 4[ ; and any reference to a workman who has been injured shall, where the workman is dead, include a reference to his dependants or any of them.
(2) The exercise and performance of the powers and duties of a local authority or of any department 5[ acting on behalf of the Government] shall, for the purposes of this Act, unless a contrary intention appears, be deemed to be the trade or business of such authority or department.
(3) 6[ The 7[ State Government], after giving, by notification 8[ in the Official Gazette, not less than three months' notice of its intention
1. The word" either by way of manual labour or" rep. by Act 15 of 1933, s. 2. 2. Omitted by Act 22 of 1984, s. 2 (w. e. f 1- 7- 1984 ). 3. Subs. by the A. O. 1950, for" His Majesty' s naval, military or air forces". 4. The words" or of the Royal Indian Marine Service" rep. by the A. O. 1937. 5. Subs., ibid., for" of the Government". 6. Subs. by Act 15 of 1933, s. 2, for the original sub- section. 7. Subs. by the A. O. 1937, for" G. G. in C". 8. For such a notification, see Gazette of India, 1935. Pt. I. p. 745.
so to do, may, by a like notification, add to Schedule II any class of persons employed in any occupation which it is satisfied is a hazardous occupation, and the provisions of this Act shall thereupon apply 1[ within the State] to such classes of persons: Provided that in making such addition the 2[ State Government] may direct that the provisions of this Act shall apply to such classes of persons in respect of specified injuries only.] CHAP WORKMEN' S COMPENSATION CHAPTER II WORKMEN' S COMPENSATION