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 26] [Entire Act]

Union of India - Subsection

Section 26(3) in The Beedi and Cigar Workers (Conditions of Employment) Act, 1966

(3)In calculating leave under this section, any fraction of leave of half a day or more shall be treated as one full day 's leave and any fraction of less than half a day shall be omitted.