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 4] [Entire Act]

State of Assam - Subsection

Section 4(10) in The Assam Handicraft Artisans Welfare Fund Scheme, 2000

(10)A Handicraft Artisan or a self employed person may discontinue his contribution to the Fund when he completes the age of 60 years or if the becomes permanently unable to work due to infirmity.