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] [Entire Act]

Union of India - Section

Section 22 in Central Civil Services (Classification, Control & Appeal) Rules, 1965

22. Orders against which no appeal lies

Notwithstanding anything contained in this Part, no appeal shall lie against-
(i)any order made by the President;
(ii)any order of an interlocutory nature or of the nature of a step-in-aid of the final disposal of a disciplinary proceeding, other than an order of suspension;
(iii)any order passed by an inquiring authority in the course of an inquiry under Rule 14.