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 19] [Entire Act]

State of Haryana - Subsection

Section 19(2) in Haryana Municipal Services (Integration, Recruitment and Conditions of Service) Rules, 1982

(2)A separate account of Provident Fund shall be maintained for each member by the Committee where he may be serving for the time being :Provided that the Government may, if it so decides, make arrangements for centralised accounting of the Provident Fund of members.