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 5(5)] [Section 5] [Entire Act]

State of Uttar Pradesh - Subsection

Section 5(5)(b) in The General Provident Fund (U.P.) Rules, 1985

(b)The nomination shall become invalid in the event of the happening of a contingency specified therein :