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] [Entire Act]

State of Assam - Section

Section 13 in Gauhati University Loans and Advances Rules, 1959

13.

No advance shall exceed Rs. 10,000 or thirty-six months substantive pay of the employee concerned, whichever is less ; not more than one advance shall be made for the same house ; and no employee may receive a second advance while any portion of a previous advance with interest accrued thereon is outstanding against him.