Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 2] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 2(f) in The Jammu and Kashmir Casual and Other Workers-Regular Engagement Rules, 2017

(f)"Continuous Working" of a `CSLW' means the working of a person after his initial engagement in a department continuously without any break except on account of Holidays/Sundays and not more than two days break in a period of 90 calendar days :