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 2] [Entire Act]

State of Madhya Pradesh - Subsection

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

(b)"appellate authority" means the State Government or the authority specified by the State Government under sub-section (7) of Section 7;