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 10] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 10(iii) in Jammu and Kashmir Public Services Guarantee Rules, 2011

(iii)may hear designated officer, first appellate authority or the second appellate authority, as the case may be.