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 15] [Entire Act]

Union of India - Subsection

Section 15(3) in The Insolvency and Bankruptcy Board of India (Employees' Service) Regulations, 2017

(3)Allowances shall be payable to employees for the duration who fulfill the conditions subject to which they are admissible.