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 4] [Entire Act]

State of Tamilnadu - Subsection

Section 4(1) in Tamil Nadu Municipal (Non-Centralised-Regular) Public Health Establishment Discipline and Appeal Regulations, 1977

(1)A member -of the establishment may be placed under suspension from service by the appointing authority where -
(i)an enquiry into grave charge against him is contemplated or is pending, or
(ii)a complaint against him of any criminal offence is under investigations or trial and such suspension is necessary in the public interest.