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 44(4)] [Section 44] [Entire Act] State of Punjab - Subsection Section 44(4)(v) in Punjab Women and Children Development and Welfare Corporation Staff Regulations, 1986 (v)it is not preferred within three months of the date of the relief against which the appeal is made; and