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 3] [Entire Act]

State of Madhya Pradesh - Subsection

Section 3(a) in Rules Regarding Returns of Establishments

(a)The name, designation and pay of every servant holding a permanent appointment, whether he he on duty, on leave or under suspension, should he entered.