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]

Union of India - Subsection

Section 19(3) in The Insolvency and Bankruptcy Board of India (Employees' Service) Regulations, 2017

(3)An increment shall not be withheld except as a disciplinary measure under regulation 51.