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]

Union of India - Subsection

Section 10(1) in The Bureau of Energy Efficiency (Terms and Conditions of Service of Employees) Rules, 2017

(1)The employee and his family shall be entitled for re-imbursement of expenditure incurred by him on actual basis provided the treatment has been taken at the Central Government or State Government or Central Government Health Scheme empanelled hospital.