Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 48(1)] [Section 48] [Entire Act] Union of India - Subsection Section 48(1)(ii) in The Khadi And Village Industries Commission Employees (Pension) Regulations, 1984 (ii)the employee has no family the nomination maybe made in favour of a person or persons or a body of individuals, whether incorporated or not.