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] [Entire Act]

State of Rajasthan - Section

Section 40 in Rajasthan Civil Services (Pension) Rules, 1996

40. Nonadmissibility of Pension on discharge after completion of specified term of service.

- No pension is admissible to a Government servant for the loss of an appointment on discharge after the completion of the specified term of service.