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 6] [Section 8] [Entire Act]

Union of India - Subsection

Section 8(3) in The Employee's Compensation Act, 1923

(3)The receipt of the Commissioner shall be a sufficient discharge in respect of any compensation deposited with him.