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 Bihar - Subsection

Section 19(ii) in Bihar Engineering Service Rules, 1939

(ii)An officer whose services are dispensed with or who is reverted under clause (i) shall not be entitled to any compensation.