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 8] [Entire Act]

State of Tamilnadu - Subsection

Section 8(6) in Tamil Nadu Municipal Services Discipline and Appeal) Rules, 1970

(6)The requirements of sub-rule (2) shall not apply where it is proposed to impose on a member of a service any of the penalties mentioned in rule 3 on the basis of facts which had led to his conviction by a court martial or where the person concerned has absconded or where it is for other reasons impracticable to communicate with him.