Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 17(2)] [Section 17] [Entire Act] State of Punjab - Subsection Section 17(2)(i) in The Punjab Privately-Managed Recognised Schools Employees (Security of Service) Rules, 1981 (i)the substance of the imputations of misconduct or misbehaviour, as the case may be, into definite and distinct articles of charges;