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 19] [Entire Act]

Union of India - Subsection

Section 19(i) in Central Civil Services (Classification, Control & Appeal) Rules, 1965

(i)where any penalty is imposed on a Government servant on the ground of conduct which has led to his conviction on a criminal charge, or