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 15] [Entire Act]

State of Haryana - Subsection

Section 15(3) in Haryana Aided Schools (Special Pension and Contributory Provident Fund) Rules, 2001

(3)The District Education Officer/District Primary Education Officer will be competent to sanction, final payment, refundable and non-refundable loans/advances out of the contributory provident fund to the subscriber/applicant.