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 31] [Entire Act]

State of Madhya Pradesh - Subsection

Section 31(1) in The M.P. Civil Services (Leave) Rules, 1977

(1)Extraordinary leave may be granted to a Government servant in special circumstances :-
(a)When no other leave is admissible.
(b)When other leave is admissible, but the Government servant applies in writing for the grant of extraordinary leave.