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 17] [Entire Act]

State of Bihar - Subsection

Section 17(10) in Bihar Government Servants (Classification, Control & Appeal) Rules, 2005

(10)The inquiring authority shall return a finding of guilt in respect of those articles of charge to which the Government Servant pleads guilty.