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 16] [Entire Act]

State of Madhya Pradesh - Subsection

Section 16(7) in The M.P. General Provident Fund Rules, 1955

(7)Recoveries made under this rule shall be credited-as they are made to the subscriber's account in the Fund.]