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 Uttar Pradesh - Section

Section 83 in U.P. Zila Panchayats Service Rules, 1970

83. Definition.

- In these rules member of the family in relation to a servant shall include-
(i)the wife, child or step-child of such servant, whether residing with him or not, and, in relation to a servant who is a woman, the husband residing with her and dependent on her; and
(ii)any other person related, whether by blood or by marriage, to the servant or to such servant's wife or husband, and wholly dependent on the servant, but does not include a wife or husband legally separated from the servant, or a child or step-child who is no longer, in any way, dependent upon him or her, or of whose custody the servant has been deprived by law.