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 Maharashtra - Subsection

Section 5(3) in The Maharashtra Housing and Area Development Authority Contributory Provident Fund Rules, 1985

(3)Every nomination shall be in such one of the forms set forth in the First Schedule as is appropriate in the circumstances.