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 1] [Section 40] [Entire Act]

Union of India - Subsection

Section 40(5) in The Employees' State Insurance Act, 1948

(5)The principal employer shall bear the expenses of remitting the contributions to the Corporation.