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 23] [Entire Act]

Union of India - Subsection

Section 23(3) in The Insolvency and Bankruptcy Board of India (Employees' Service) Regulations, 2017

(3)Half-pay is admissible in case of leave of the kind mentioned in clause (c) of sub-regulation (1).