Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 79(3)] [Section 79] [Entire Act] State of Telangana - Subsection Section 79(3)(a) in Telangana Education Act, 1982 (a)No employee shall be placed under suspension except when an inquiry into the gross misconduct of such employee is contemplated.