Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 9(8)] [Section 9] [Entire Act] State of Assam - Subsection Section 9(8)(iii) in Assam Service (Discipline and Appeal) Rules, 1964 (iii)The oral evidence taken in the course of the inquiry;