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 14(23)] [Section 14] [Entire Act] Union of India - Subsection Section 14(23)(i) in Central Civil Services (Classification, Control & Appeal) Rules, 1965 (i)After the conclusion of the inquiry, a report shall be prepared and it shall contain-