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 15(3)] [Section 15] [Entire Act] State of Bihar - Subsection Section 15(3)(a) in The Bihar General Provident Fund Rules, 1948 (a)New non-refundable advance shall be sanctioned one year after the sanction of previous non-refundable advance but under exceptional circumstances.