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 154(6)] [Section 154] [Entire Act]

State of Uttar Pradesh - Subsection

Section 154(6)(a) in U.P. Fundamental Rule 56 (Amendment and Validation) Act, 1975

(a)For the first four months of any period of such leave including a period of such leave granted in Clause (5) of this rule, to average pay, and