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 20] [Entire Act]

State of Bihar - Subsection

Section 20(i) in Bihar Government Servants (Classification, Control & Appeal) Rules, 2005

(i)where any penalty is imposed on a Government Servant on the ground of conduct which has led to his conviction on a criminal charge, or