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 14] [Entire Act]

State of Andhra Pradesh - Subsection

Section 14(4) in Andhra Pradesh Higher Education Regulatory and Monitoring Commission Rules, 2019

(4)For outsourced staff, the Commission shall follow the prevailing remuneration rates as prescribed by the Government;