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 76] [Entire Act]

Union of India - Subsection

Section 76(3) in The Navy (Pension) Regulations, 1964

(3)Re-employed service under this regulation shall not count for pension or for gratuity.Explanation. - The provisions of this regulation also apply to Naval pensioners re-employed in the Army and Air Force.