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 70(2)] [Section 70] [Entire Act] State of Madhya Pradesh - Subsection Section 70(2)(b) in The M.P. Civil Services (Pension) Rules, 1976 (b)The payment of family pension shall be effective from the date following the date on which the Government servant died.