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 12] [Entire Act]

Union of India - Subsection

Section 12(ii) in The Emigration Rules, 1983

(ii)The permit is valid for a period of [one year] from the date of issue or the date of completion of the recruitment, whichever is earlier.