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 10] [Entire Act]

State of Uttar Pradesh - Subsection

Section 10(g) in The U.P. Dookan Aur Vanijya Adhishthan Niyamavali, 1963

(g)Any casual leave, not applied for, by any employee during a calender year, shall lapse.