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 Kerala - Subsection

Section 2(f) in Abkari Workers' Welfare Fund Act, 1989

(f)"family" means the wife, husband, minor sons, unmarried daughters and parents solely dependant on the Abkari Workers;