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 38] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 38(ii) in Jammu and Kashmir Civil Services (Leave) Rules, 1979

(ii)failing a widow or husband, as the case may be to the eldest surviving son or an adopted son.