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 32(1)] [Section 32] [Entire Act] State of Madhya Pradesh - Subsection Section 32(1)(a) in The M.P. Civil Services (Leave) Rules, 1977 (a)A probationer shall be entitled to leave under these rules it he has held his post substantively otherwise than on probation.