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 79(3)] [Section 79] [Entire Act]

State of Telangana - Subsection

Section 79(3)(b) in Telangana Education Act, 1982

(b)No such suspension shall remain in force for more than a period of two months from the date of suspension and if such inquiry is not started and completed within that period, such employee shall without prejudice to the inquiry, be deemed to have been restored as employee: