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 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(ii) in The Rajasthan Khadi and Village Industries Board Provident Fund Rules, 1959

(ii)In the case of a woman subscriber, the husband and children of subscriber, and a widow or widows and children of a deceased son of a subscriber: