Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 16B(5)] [Section 16B] [Entire Act] State of Madhya Pradesh - Subsection Section 16B(5)(iv) in The M.P. General Provident Fund Rules, 1955 (iv)no temporary advance shall be admissible in addition to the withdrawal under this rule;