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 1] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(e) in The Coal Mines Provident Fund Scheme

(e)"Commissioner" means the Coal Mines Provident Fund Commissioner appointed under [sub-section (1) of section 3-C of the Act] [The words and figures 'paragraph 23 of this scheme' substituted vide G.S.R. 492 dated 1.4.66.]