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 19] [Entire Act]

State of Rajasthan - Subsection

Section 19(ii) in Rajasthan Government Servants' General Provident Fund Rules, 1997

(ii)The Deputy/Assistant Director of the Department in the district of the posting of the account holder shall be authority competent to sanction permanent withdrawal.