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 48] [Entire Act]

Union of India - Subsection

Section 48(2) in The Khadi And Village Industries Commission Employees (Pension) Regulations, 1984

(2)if the employee nominates more than one person under sub-regulation (1), he shall specify in the nomination the amount of share payable to each of the nominates in such manner as to cover the entire amount of gratuity.