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 40] [Entire Act]

State of Uttar Pradesh - Subsection

Section 40(b) in Regulations Under the U.P. Intermediate Education Act, 1921

(b)The employee should ordinarily be required to submit his written statement of defence within a period of three weeks and in no case should a period of more than a month be allowed for the purpose.