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 27] [Entire Act]

State of Rajasthan - Subsection

Section 27(10) in The Rajasthan State Pollution Control Board Employees Service Rules and Regulations, 1993

(10)The Government or the Appointing Authority may order for the review of the proceedings of the D.P.C. held earlier on account of some mistake or error apparent on the face to record of on account of a factual error substantially affecting the decision of the D.P.C. or for any other sufficient reasons e.g. change the Seniority wrong determination of vacancies, judgment/direction of any Court or Tribunal, or where adverse entries in the Confidential Reports of an individual are expunged or toned down or a punishment inflicted on him is as aside or reduced. The concurrence of the Government shall always be obtained before holding the meeting of the review D.P.C.