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 14] [Entire Act]

State of Gujarat - Subsection

Section 14(3) in High Court of Gujarat (Conduct, Discipline and Appeal) Rules, 2011

(3)No Court employee shall, save in the ordinary course of business with a Bank or a firm of standing, borrow money from otherwise place himself/herself, under pecuniary obligations, nor shall he/she permit any member of his/her family, except with the previous permission of the Registrar General, to enter into any such transactions.Provided that a Court employee may accept a purely temporary loan of a small amount from a personal friend or relative or operate a credit account with a bona fide tradesman.