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 12] [Entire Act]

State of Odisha - Subsection

Section 12(3) in The Orissa Local Fund Service Rules, 1975

(3)[ No order of removal or dismissal of an employee from Service which ordinarily disqualifies a person from future employment shall be passed without prior approval of the District Magistrate.