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 8(9)] [Section 8] [Entire Act] State of Tamilnadu - Subsection Section 8(9)(i) in The Madurai Corporation Services (Discipline and Appeal) Rules, 1975 (i)an inquiry into grave charge against him is contemplated or is pending; or