Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 9(4)] [Section 9] [Entire Act] State of Madhya Pradesh - Subsection Section 9(4)(ii) in The M.P. Civil Services (Extraordinary Pension) Rules, 1963 (ii)when the temporary pension has been drawn for not less than five years, or