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 39] [Entire Act]

State of Andhra Pradesh - Subsection

Section 39(2) in Andhra Pradesh Municipalities (Pension-cum-Gratuity Fund) Rules, 1969

(2)A gratuity is payable only to and upon the receipt of the person legally entitled to receive it.