Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 48(2)] [Section 48] [Entire Act] State of Punjab - Subsection Section 48(2)(d) in Punjab Women and Children Development and Welfare Corporation Staff Regulations, 1986 (d)the employer's contribution to the employee's account in the Corporation's provident fund.