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 2(1)] [Section 2] [Entire Act]

State of Odisha - Subsection

Section 2(1)(v) in The Orissa Municipal Employees' Pension Rules, 1989

(v)"qualifying service" means service tendered by an employee under a local authority which qualities for the grant of pension in accordance with these rules;