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] [Entire Act]

State of Tamilnadu - Subsection

Section 5(iv) in Rules Under Tamil Nadu Inam Estates (Abolition and Conversion into Ryotwari) Act, 1963

(iv)In the case of a person whose pay was fixed under rule 2 in an increment scale of pay that was in force in the inam estate in which he was working, he shall be treated as if he was transferred to a new post carrying the new pay and Fundamental Rule 23 shall apply to him.