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] [Entire Act]

State of Punjab - Section

Section 24 in The Industrial Employment (Standing Orders) Punjab Rules, 1978

24. Penalties for major misconduct. - The following penalties may, for good and sufficient reasons, be imposed on an employee found guilty of a major misconduct, namely:-