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 37] [Entire Act]

State of Rajasthan - Subsection

Section 37(1) in Rajasthan Civil Services (Pension) Rules, 1996

(1)A Government servant discharged on other grounds has no claim to Invalid Pension, even though he can provide medical evidence of incapacity for service.