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 6(5)] [Section 6] [Entire Act]

State of Uttar Pradesh - Subsection

Section 6(5)(b) in U.P. Zila Panchayat Employees' Retirement Benefit Rules, 1972

(b)An officer may at any time cancel a nomination by sending a notice in writing to the appropriate authority mentioned in sub-rule (7) below, provided that the officer shall, along with such notice, send a fresh nomination made in accordance with these rules.