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(4) in U.P. Zila Panchayat Employees' Retirement Benefit Rules, 1972

(4)The amount of gratuity admissible in accordance with sub-rule (1) or sub-rule (2) above shall in no case exceed Rs. 30,000 and for its calculation the maximum limit shall be Rs. 2,500 per month.]