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 157A] [Entire Act] State of Uttar Pradesh - Subsection Section 157A(4) in The Subsidiary Rules (4)no action regarding suspension or instituting disciplinary proceedings is contemplated or pending against the Government servant concerned.]