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 Tamilnadu - Subsection

Section 2(15) in Tamil Nadu Town Panchayats (Establishment) Rules, 1988

(15)Service. - "Service" means a group of persons classified as a separate service;Note. - Where the context so requires, "service" means the period during which a person holds a post or a lien on a post or is a member of a service as above defined.