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 10(2)] [Section 10] [Entire Act] State of Punjab - Subsection Section 10(2)(b) in The Punjab Panchayat Samitis and Zila Parishads Services Rules, 1965 (b)if otherwise :(i)revert him to his former post; or(ii)deal with him in such other manner as the terms and conditions of his previous appointment permit.