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 9] [Entire Act]

State of Haryana - Subsection

Section 9(5) in Haryana Aided Schools (Special Pension and Contributory Provident Fund) Rules, 2001

(5)A simple certificate that inefficiency is due to old age of natural decay from advancing age, shall not be sufficient in the case of an employee whose recorded age is less than fifty-five years.