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 8A(1)] [Section 8A] [Entire Act]

Union of India - Subsection

Section 8A(1)(ii) in The Coal Mines Provident Fund Scheme

(ii)the instrument making such appointment has been received by the Chairman of the Board atleast [seven days] before the date fixed for the meeting.