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 20] [Entire Act]

Union of India - Subsection

Section 20(2) in The First Statutes of the Rajiv Gandhi National Institute of Youth Development, 2013

(2)An employee of the Institute, who has been allotted a house for residential use, shall be charged license fee at the rate as fixed by the Executive Council from time to time.