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 50] [Entire Act]

State of Rajasthan - Subsection

Section 50(1) in Rajasthan Non-Government Educational Institutions (Recognition, Grant-In-Aid and Service Conditions Etc.) Rules, 1993

(1)Extra ordinary leave may be granted to an employee in special circumstances
(a)when no other leave is by rule admissible; or
(b)when other leave is admissible, but the employee concerned applies in writing for the grant of extra ordinary leave.