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(1)] [Section 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(1)(g) in The M.P. Civil Services (Medical Attendance) Rules, 1958

(g)"Government servant" means a person to whom these rules apply under sub-rule (2) of Rule 1;