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 17(4)] [Section 17] [Entire Act]

State of Madhya Pradesh - Subsection

Section 17(4)(b) in The M.P. Civil Services (Pension) Rules, 1976

(b)The right to count previous service as qualifying service shall not revive until the whole amount has been refunded.