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 34] [Entire Act]

State of Odisha - Subsection

Section 34(2) in Orissa Superior Judicial Service and Orissa Judicial Service Rules, 2007

(2)No disciplinary inquiry shall be necessary for discharge or reversion of a probationer under Sub-rule (1).