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 14(24)] [Section 14] [Entire Act] Union of India - Subsection Section 14(24)(e) in Central Civil Services (Classification, Control & Appeal) Rules, 1965 (e)the orders, if any, made by the disciplinary authority and the inquiring authority in regard to the inquiry.