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] [Entire Act]

State of Jammu-Kashmir - Section

Section 22 in The Jammu and Kashmir Development Act, 1970

22. Pension and provident funds.

(1)The Authority shall constitute for the benefit of its w hole time paid members and of its officers and other employees in such manner and subject to such conditions as may be prescribed by rules, such pension and provident funds as it may deem fit.
(2)Where any such pension or provident fund has been constituted, the Government may declare that the provisions of the provident Funds Act, Svt. 1998 shall apply to such fund as if were a Government Provident Fund.