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 40] [Entire Act]

Union of India - Subsection

Section 40(3) in The Navy (Pension) Regulations, 1964

(3)In cases where the invaliding disability is loss of limb(s), total loss of sight, loss if one eye amputation etc., and where the question of improvement or worsening of its physical condition does not arise the award shall be sanctioned for life."40-A Period of grant of disability pension when the invaliding disability is capable of improvement.- When the disability is accepted as capable of improvement, the period of an award calculated with reference to the date of the medical board shall not exceed one year. When the disability is accepted as aggravated by naval service, the duration of the disability element shall be determined with due regard to the provisions contained in Appendix V.)