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 Bihar - Subsection

Section 16(5) in Bihar Shops & Establishments Act, 1953

(5)If an employee does not in any one calendar year take the whole of the leave allowed to him under sub-section (1) or sub-section (2), as the case may be, any leave not taken by him shall be added to the leave to be allowed to him under that sub-section in the succeeding calender year :[Provided that the total number of days of leave that may be carried forward to a succeeding year shall not exceed forty-five days.] [Substituted by Act 2 of 1975.][xxx] [Second proviso omitted by Act 2 of 1975.]