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 30] [Entire Act]

State of Assam - Subsection

Section 30(i) in Gauhati University Loans and Advances Rules, 1959

(i)The advance may be granted to a permanent University employee drawing a substantive pay of less than Rs. 500 p.m.