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 8] [Entire Act]

State of Maharashtra - Subsection

Section 8(1) in The Maharashtra Housing and Area Development Authority Contributory Provident Fund Rules, 1985

(1)The amount of subscription shall be fixed by the subscriber himself, subject to the following conditions, namely: -
(a)it shall be expressed in whole rupees;
(b)[ it may be any sum, so expressed, [not less than 12 per cent.] [Substituted by G.N. of 7.3.1998 (w.e.f. 7.3.1998).] of his basic pay and dearness allowance and not more than his total emoluments.]