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 31] [Entire Act]

State of Madhya Pradesh - Subsection

Section 31(3) in The M.P. Civil Services (Leave) Rules, 1977

(3)The authority competent to grant leave may commute retrospectively periods of absence without leave into extraordinary leave.[x x x] [Omitted by Notification No. 1762-944-89-R-I-IV, dated 30-6-1989 (w.e.f. 21-7-1989).]