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 48(6)] [Section 48] [Entire Act]

State of Madhya Pradesh - Subsection

Section 48(6)(b) in The M.P. Civil Services (Pension) Rules, 1976

(b)If there are no surviving members of the family as in clause (a), the non-contributory family pension may be granted :-