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 11] [Entire Act]

State of Punjab - Subsection

Section 11(1) in Punjab Privately Managed Recognised Aided Schools Retirement Benefits Scheme, 1992

(1)An employee who has become eligible for retirement benefits under the Scheme on his retirement from service, shall be granted an additional retirement gratuity as given below :-
Length of service Rate of Gratuity
(i) Less than one year Two times of pay;
(ii) One year or more but less than five years Six times of pay;
(iii) Five years or more but less than twenty years Twelve times of pay; and
(iv) Twenty years and above Half pay for every completed six monthly period of qualifyingservice subject to a maximum of thirty-three times pay :
Provided that the amount of the death gratuity shall in no case exceeds rupees one lac.