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 17] [Entire Act]

State of Telangana - Subsection

Section 17(6) in Nizams Institute of Medical Sciences Act, 1989

(6)The conditions of service of the Director, including salary, allowances, leave, pension and provident fund, admissible to him shall be such as may be prescribed by the Executive Board and until so prescribed shall be determined by the Vice-President.