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 21] [Entire Act]

State of Odisha - Subsection

Section 21(2) in The Orissa Civil Services (Commutation of Pension) Rules, 1992

(2)With the return of documents to the appointing authority under Sub-rule (1), the applicant for commutation shall be treated as having been withdrawn.