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 54B(7)] [Section 54B] [Entire Act] State of Uttar Pradesh - Subsection Section 54B(7)(a) in The U.P. Fundamental Rules (a)Extraordinary leave in excess of three months in the case of temporary Government servant; and