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 32(5)] [Section 32] [Entire Act]

State of Madhya Pradesh - Subsection

Section 32(5)(a) in The M.P. Rajya Beej Evam Farm Vikas Nigam Adhiniyam, 1980

(a)in case of a permanent employee, he shall be allowed to retire giving him the benefit of pension, gratuity, provident fund and other benefits accrued to him had he retired from the Government service on the appointed date;