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 42] [Entire Act]

Union of India - Subsection

Section 42(b) in The Central Reserve Police Force Rules, 1955

(b)Pensions and gratuities to enrolled followers for service in the Force shall be governed by provisions contained in the Central (Class IV) Services (Gratuity, Pension and Retirement) Rules, 1936 and the New Pension Rules published in the Government of India in the Ministry of Finance Memorandum No. F.3(1)E(Spl)/47, dated the 17th April, 1950, as may be amended from time to time.