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 Uttar Pradesh - Subsection

Section 5(7) in The U.P. Government Servants (Employment Leave) Rules, 2003

(7)The Government servant shall not be eligible to avail the facility of medical reimbursement during the period of Employment Leave.