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 176] [Entire Act]

Union of India - Subsection

Section 176(2) in The Navy (Pay And Allowances) Regulations, 1966

(2)The allowance shall not be admissible for the period of absence from the submarine for more than three consecutive days.Explanation. - If the absence from the submarine is not for more than three consecutive days but is intermittently for more than fourteen days in a month, the allowance shall not be admissible for the period of such actual absence.