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 42(2)] [Section 42] [Entire Act]

State of Madhya Pradesh - Subsection

Section 42(2)(a) in The M.P. Civil Services (Leave) Rules, 1977

(a)the particular study or study tour should be approved by the authority competent to sanction study leave; and