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 Jammu-Kashmir - Subsection

Section 2(e) in The Jammu and Kashmir Employees Provident Funds and Miscellaneous Provisions Act, 1961

(e)"exempted employee" means an employee to whom a scheme would but for the exemption granted under sub-section (1) of section 19, have applied;