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 10] [Entire Act]

State of Uttar Pradesh - Subsection

Section 10(f) in The U.P. Dookan Aur Vanijya Adhishthan Niyamavali, 1963

(f)Where an application for casual leave is refused by an employer under clause (c) the employer shall, therefore, grant equivalent leave to the employee in the same calendar year.