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 20] [Entire Act]

State of Assam - Subsection

Section 20(iv) in Assam Service (Discipline and Appeal) Rules, 1964

(iv)It is a repetition of an appeal already decided and new facts or circumstances of material importance are adduced: