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 31] [Entire Act]

State of Bihar - Subsection

Section 31(3) in Bihar Public Service Commission (Conditions of Service) Regulations, 1960

(3)The authority, which may impose any of the penalties prescribed in Rule 2 of the Bihar Subordinate Services (Discipline and Appeal) Rules, shall be the Secretary and the appellate authority shall be the Chairman.