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]

Union of India - Subsection

Section 2(b) in The Payment Of Gratuity (Central) Rules, 1972

(b)"Appellate Authority" means the Central Government or the authority specified by the Central Government under sub-section (7) of section 7;