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] [Entire Act]

State of Maharashtra - Section

Section 3 in Maharashtra Housing and Area Development Authority (Absorption, Seniority Pay and Allowances) Rules, 1980

3. Absorption of whole-time employee of existing Board.

- A person who was a whole-time employee of any existing Board immediately before the appointed date shall, subject to the provision of sections 22 and 23 of the Act, on and from that day become and stand absorbed as an employee of the authority.