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 3] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(10) in The Employees' State Insurance Act, 1948

(10)“exempted employee” means an employee who is not liable under this Act to pay the employee's contribution;