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 Madhya Pradesh - Subsection

Section 10(1) in M.P. Panchayat Services (Conduct) Rules, 1998

(1)Save as provided in sub-rule (3) no Panchayat Servant shall except with the previous sanction of the Chief Executive Officer give evidence in connection with an enquiry conducted by any person, committee or authority.