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 3(2)] [Section 3] [Entire Act] State of Odisha - Subsection Section 3(2)(i) in Orissa State Financial Corporation Employees' Provident Fund Regulations, 1959 (i)"Subscriber" means an employee who has commenced subscription to the fund in accordance with the Regulations 6 and 7.