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]

Union of India - Section

Section 32 in The First Statutes of the National Institutes of Technology

32. Advances.

- The permanent employees of the Institute shall be having facility of drawing advances for various purposes as admissible to Central Government Employees.