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 72] [Entire Act]

Union of India - Subsection

Section 72(2) in The Navy (Pay And Allowances) Regulations, 1966

(2)In the case of General List Officers promoted from the erstwhile Branch List, the fresh outfit allowance shall be admissible after 7 years' from the date on which they last drew outfit allowance as Branch List Officers.