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 26] [Entire Act]

State of Madhya Pradesh - Subsection

Section 26(1) in The M.P. Civil Services (Leave) Rules, 1977

(1)Earned leave shall be credited to the leave account of a newly appointed Government servant at the rate of 2 ½ days for each completed calendar month of service which he; is likely to render in a half year of the calendar year in which he is appointed.