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 17] [Entire Act]

State of Madhya Pradesh - Subsection

Section 17(5) in The M.P. Civil Services (Conduct) Rules, 1965

(5)[ No Government servant shall borrow money exceeding Rs. 2000 except through a payee account cheque.] [Inserted by Notification No. C-5-1-83-I, dated 7-12-83.]