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 2] [Entire Act]

State of Andhra Pradesh - Subsection

Section 2(7) in Andhra Pradesh Private Aided Educational Institutions Employees (Regulation of Pay) Act, 2005

(7)"Unaided Service" means service rendered by an employee of Private Educational Institution in a post prior to date of admission to grant-in-aid.