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 4] [Entire Act]

State of Tamilnadu - Subsection

Section 4(b) in Tamil Nadu Waqf Tribunal (Conditions of Service and Procedure) Rules, 2016

(b)The member referred to in clause (b) of rule 3 appointed from the State Civil Services shall continue to receive the salary and allowances for which he is entitled as an Officer of the State Civil Service.