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 3A] [Entire Act]

State of Punjab - Subsection

Section 3A(4) in The Salaries and Allowances of Deputy Ministers, Punjab Act, 1956

(4)The State Government, may make rules for carrying out the purposes of this section.