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 5] [Entire Act]

State of Uttar Pradesh - Subsection

Section 5(m) in U.P. Contributory Provident Fund Insurance Pension Rules

(m)'Leave' means any kind of leave, admissible to an employee under the relevant Service Rules applicable to him.