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 14] [Entire Act]

State of Haryana - Subsection

Section 14(2) in Haryana Aided Schools (Special Pension and Contributory Provident Fund) Rules, 2001

(2)Marriage after retirement is recognised for the purpose of family pension.Note. - The term "child" includes posthumous child of the employee.