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 5A(1)] [Section 5A] [Entire Act]

Union of India - Subsection

Section 5A(1)(a) in The Employees’ Provident Funds And Miscellaneous Provisions Act, 1952

(a)a Chairman and a Vice-Chairman to be appointed by the Central Government;
(aa)the Central Provident Fund Commissioner, ex officio;