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 Chattisgarh - Section

Section 38 in Chhattisgarh Kamdhenu Vishwavidyalaya Adhiniyam, 2011

38. Pensions, gratuity, etc.

(1)The Vishwavidyalaya shall institute for the benefit of its officers, teachers and other employees such pension, gratuity, insurance and provident fund as it may deem fit, in such manner and subject to such conditions as may be prescribed by the Government from time to time.Explanation. - For the purposes of this section and section 7, the word "Officer" shall not include the Chancellor of the Vishwavidyalaya.
(2)The Vishwavidyalaya may, in consultation with the Finance Committee, invest the provident fund amount in any Nationalized Bank of India or Post office.