Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 36A(5)] [Section 36A] [Entire Act] Securities And Exchange Board Of India - Subsection Section 36A(5)(d) in Securities and Exchange Board of India (Employees' Service) Regulations, 2001 (d)For computing the eligibility to avail special hardship leave, completed years of services shall be reckoned;