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 Mizoram - Subsection

Section 2(e) in The Mizoram Civil Service Rules, 1988

(e)"Member" means a person appointed in a substantive capacity to any grade of the Mizoram Civil Sendee and includes a person on probation to the Mizoram Civil Service in accordance with these rules.