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] [Entire Act]

State of Madhya Pradesh - Section

Section 2 in The Payment of Gratuity (Madhya Pradesh) Rules, 1973

2. Definitions.

- In these rules, unless the context otherwise requires,-
(a)"Act" means the Payment of Gratuity Act, 1972 (39 of 1972);
(b)"appellate authority" means the State Government or the authority specified by the State Government under sub-section (7) of Section 7;
(c)"Form" means a form appended to these rules;
(d)"nomination" means nomination made under Section 6;
(e)"section" means a section of the Act.