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 4] [Entire Act]

State of Maharashtra - Subsection

Section 4(2) in The Maharashtra Workmen's Minimum House Rent Allowance Act, 1983.

(2)The house-rent allowance payable to a workman under sub-section (1) shall be paid to him in cash, along with his wages for the month.