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 2] [Entire Act]

State of Punjab - Subsection

Section 2(2) in The Punjab Labour Welfare Fund Act, 1965

(2)'employee' means any person who is employed for hire or reward to do any work, skilled or unskilled, manual or clerical, in an establishment;