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 32(2)] [Section 32] [Entire Act] State of Uttar Pradesh - Subsection Section 32(2)(b) in U.P. Zila Panchayats (Central Transferable Cadre) Rules, 1966 (b)On the post of Chikitsa Adhikari, the senior-most compounder attached to the dispensary shall hold charge of the dispensary in addition to his own duties for which an allowance equal to one-fifth of his pay shall be payable to him.