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 64(1)] [Section 64] [Entire Act] State of Tamilnadu - Subsection Section 64(1)(b) in Tamil Nadu Pension Rules, 1978 (b)The Head of office shall also record in Form 5 his opinion as to whether the service claimed has been established and should be admitted or not.