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 5] [Entire Act]

State of Uttar Pradesh - Subsection

Section 5(1) in The U.P. Disciplinary Proceedings (Administrative Tribunal) Rules, 1947

(1)In forwarding any case to the Tribunal the Government [or the High Court, as the case may be] shall state-
(a)the particulars of the official involved;
(b)the substance of the imputations of misconduct or misbehaviour reduced into definite and distinct articles of charge;
(c)a statement of imputations of misconduct or misbehaviour in support of each article of charge, which shall contain-
(i)a statement of relevant fact, including any admission or confession made by the official;
(ii)a list of documents by which, and a list of witnesses by whom, the articles of charge are proposed to be sustained.