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 29] [Entire Act]

State of Punjab - Subsection

Section 29(2) in Panjab District Boards Act, 1883

(2)if empowered in this behalf by the Local Government-
(a)subscribe in his behalf for pension or gratuity and leave-allowances under the rules of the Government Civil Pension and Leave Codes for the time being in force ; or
(b)purchase for him from the Government or otherwise an annuity on his retirement : Provided that no pension, gratuity, leave-allowance or annuity shall exceed the sum to which, under the 1[Civil Service Regulations] for the time being in force, the servant would be entitled if the service had been service under the Government.
F.-Taxation and Finance.