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 5A] [Entire Act]

Union of India - Subsection

Section 5A(iii) in The Food Corporations Rules, 1965

(iii)re-imbursement of medical charges as are admissible to the highest category of officers in the whole-time employment of the Corporation;