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 40(2)] [Section 40] [Entire Act]

State of Chattisgarh - Subsection

Section 40(2)(a) in The Chhattisgarh Municipal Service (Executive) Rules, 1973

(a)contain all material statements and arguments relied on by the - appellant with an attested copy of the orders imposing the penalty;