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 4] [Entire Act]

State of Uttar Pradesh - Subsection

Section 4(4) in The U.P. Government Servants (Special Provisions Relating to Family Planning) Rules, 1976

(4)The aforesaid disqualification shall stand removed, if the person concerned gets himself or his or her spouse or all his wives, as the case may be, sterilised.