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 63] [Entire Act]

Union of India - Subsection

Section 63(3) in Pension Fund Regulatory and Development Authority (Employees Service) Regulations, 2015

(3)An employee shall not -
(a)Give or take or abet the giving or taking of dowry; or
(b)Demand directly or indirectly from the parents or guardians of a bride or bridegroom, as the case may be, any' dowry'.
Explanation: - In this Regulation, the term 'dowry' shall have the same meaning as in the Dowry Prohibition Act, 1961.