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 6] [Entire Act]

Union of India - Subsection

Section 6(2) in Indian Institutes of Management Rules, 2018

(2)The Director shall be entitled to leave as admissible to permanent non-vacation employees of the Institute and shall be a member of the institution's Provident Fund or Pension or Contributory Provident Fund Scheme as per the rules of the institute.