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 25(1)] [Section 25] [Entire Act]

State of Madhya Pradesh - Subsection

Section 25(1)(a) in The M.P. Civil Services (Leave) Rules, 1977

(a)A Government servant who is serving in a Department other than vacation department shall be entitled to 30 days earned leave in every calendar year.