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 19] [Entire Act]

State of Maharashtra - Subsection

Section 19(e) in The Maharashtra Housing and Area Development Authority Contributory Provident Fund Rules, 1985

(e)The premium for a policy in respect of which withdrawal of subscription from the fund may be permitted under this rule shall not be payable otherwise than annually.