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 Rajasthan - Subsection

Section 5(3) in The Rajasthan Maternity Benefit Act, 1953

(3)[ An employer shall not dismiss a woman once a notice of pregnancy has been given except for gross misconduct [when] [Substituted by Act No. 32 of 1959.] such dismissal shall have the effect of depriving her of maternity benefit.]