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] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(2) in The M.P. Shram Kalyan Nidhi Adhiniyam, 1982

(2)"Contribution" means the sum of money payable to the Board in accordance with the provisions of Section 9;