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 11] [Entire Act]

State of Haryana - Subsection

Section 11(2) in Haryana Civil Services (Punishment and Appeal) Rules, 2016

(2)An authority, against whose order an appeal is preferred, shall give effect to any order passed by the appellate authority.