Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 8(3)] [Section 8] [Entire Act] State of Maharashtra - Subsection Section 8(3)(f) in The Maharashtra Housing and Area Development Authority Contributory Provident Fund Rules, 1985 (f)if the emoluments are of the nature referred to in the proviso in sub-rule (2)(b) in such manner as the Authority may direct.