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 19] [Entire Act]

State of Madhya Pradesh - Subsection

Section 19(ii) in The M.P. Municipal Service (Executive) Rules, 1973

(ii)the Director certifies that nothing adverse regarding the integrity of the Officer has come to his notice.