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 3] [Entire Act]

State of Maharashtra - Subsection

Section 3(2) in The Maharashtra Housing and Area Development Authority Employees Gratuity Regulations, 1985

(2)Where a nominee or heir is a minor, the gratuity shall be paid to the person who is a guardian according to law.