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 4] [Entire Act]

State of Punjab - Subsection

Section 4(h) in The Punjab School Education Board Leave Regulations

(h)"Permanent Employee" means a person who holds substantively a permanent post or holds a lien on a permanent post or would hold a lien on a permanent post had his lien not been suspended.