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 12] [Entire Act]

Union of India - Subsection

Section 12(4) in All India Services (Death-Cum-Retirement Benefits) Rules, 1958

(4)The period or periods of interruptions referred to in sub-rules (1) to (3) shall not count as qualifying service.