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 6] [Entire Act]

Union of India - Subsection

Section 6(4) in The Personal Injuries (Compensation Insurance) Scheme, 1972

(4)If the advance premium already recovered exceeds the total premium, then the excess shall be refunded by the Central Government to the employer.