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 7] [Entire Act]

State of Punjab - Subsection

Section 7(1) in The Punjab State Agricultural Marketing Service (Punishment and Appeal) Rules, 1988

(1)An authority empowered under these rules, may, -
(a)institute disciplinary proceedings against any employee.
(b)direct a punishing authority to institute disciplinary proceedings against any employee on whom that punishing authority is competent to impose under these rules any of the penalties specified in Rule 5.