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 18] [Section 4] [Entire Act]

Union of India - Subsection

Section 4(2A) in The Employee's Compensation Act, 1923

(2A)The employee shall be reimbursed the actual medical expenditure incurred by him for treatment of injuries caused during course of employment.