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 2] [Entire Act]

State of Nagaland - Subsection

Section 2(d) in Nagaland Work-Charged and Casual Employees Regulation Act, 2001

(d)'Work-charged employee' means an employee engaged without sanctioned post under work charge establishment.