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 2] [Entire Act]

State of Odisha - Subsection

Section 2(c) in The Orissa Civil Services (Classification, Control & Appeal) Rules, 1962

(c)"Disciplinary authority", in relation to the imposition of a penalty on a Government servant means the authority competent under these rules to impose on him that penalty;