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 46(1)] [Section 46] [Entire Act] State of Madhya Pradesh - Subsection Section 46(1)(i) in The M.P. Civil Services (Pension) Rules, 1976 (i)the Government servant has a family, the nomination shall not be in favour of any person or persons other than the members of his family;, or