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 5] [Entire Act]

State of Uttar Pradesh - Subsection

Section 5(13) in The U.P. Government Servants (Employment Leave) Rules, 2003

(13)The recovery of loans for the purposes of House Building or purchasing a vehicle etc. sanctioned to Government servants prior to their proceeding on Employment Leave shall be continued as per rules during the period of Employment Leave.