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 5] [Entire Act]

State of Maharashtra - Subsection

Section 5(iv) in Maharashtra State Human Rights Commission Rules, 2000

(iv)extraordinary leave without pay and allowances upto a maximum of one hundred eight days in one term of office.