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 10] [Entire Act]

State of Uttar Pradesh - Subsection

Section 10(5) in The U.P. Disciplinary Proceedings (Administrative Tribunal) Rules, 1947

(5)Consultation with the Public Service Commission is not necessary in view of the first proviso to Regulation 8 (a) of the U.P. Public Service Commission (Limitation of Functions) Regulations, 1954 before passing an order of punishment under these rules.]