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 45] [Entire Act]

State of Madhya Pradesh - Subsection

Section 45(2) in The M.P. Civil Services (Pension) Rules, 1976

(2)If a Government servant dies after retirement without receiving the gratuity admissible under clause (a) of sub-rule (1) of Rule 44 the gratuity shall be disbursed to the legal heirs in the manner indicated in clause (b) of sub-rule (1).