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 3A] [Entire Act]

State of Madhya Pradesh - Subsection

Section 3A(b) in The M.P. Civil Services (Conduct) Rules, 1965

(b)adopt deletory tactics in his/her official dealing with the public or otherwise and shall make deliberate delay in disposing of the work assigned to him;