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 27] [Entire Act]

Union of India - Subsection

Section 27(2) in Life Insurance Corporation of India (Staff) Rules, 1960

(2)No employee shall, except with the previous sanction of the [Board] [Substituted 'Corporation' by Notification No. G.S.R. 481(E), dated 7.7.2021 (w.e.f. 23.7.1960).], take part in the registration, promotion or management of any bank or other company registered under the Indian Companies Act or any other law for the time being in force.[Provided that an employee may take part in the registration, promotion or management of Cooperative Societies under Co-operative Societies Act or any other law for the time being in force, which have been formed mainly by the employee of the Corporation and for their benefit] [Notified in Gazette of India, Part-III Section 4 dated 7.8.1971.]