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 1] [Section 60(1)] [Section 60] [Entire Act]

State of Assam - Subsection

Section 60(1)(b) in Assam Municipal Act, 1956

(b)secondly, such sum as may be required to meet the charges of its own establishment, including, in the case of Government officers whose services are wholly or partly employed by the Board, the payment of such contribution to the pensions, gratuities, provident fund and leave allowances as may be required by the conditions of their services under the Government, to be made by them or on their behalf;