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 9] [Entire Act]

State of Haryana - Subsection

Section 9(2) in Haryana Aided Schools (Special Pension and Contributory Provident Fund) Rules, 2001

(2)An employee applying for an invalid pension shall submit, a medical certificate of incapacity from a Medical Board in which a Lady Doctor shall also be included as member thereof whenever any woman employee is to be examined.