Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 81B(1)] [Section 81B] [Entire Act] State of Uttar Pradesh - Subsection Section 81B(1)(a) in The U.P. Fundamental Rules (a)the maximum period of earned leave that may be granted to a Government servant at a time shall be one hundred and twenty days if spent in India;