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 13] [Entire Act]

State of Uttar Pradesh - Subsection

Section 13(1) in The U.P. Dookan Aur Vanijya Adhisthan Adhiniyam, 1962

(1)Every employer shall fix a period, hereinafter referred to as the wage period, at the expiry, and in respect to which wages shall be payable to his employees.