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 34(1)] [Section 34] [Entire Act]

State of Andhra Pradesh - Subsection

Section 34(1)(i) in The Andhra Pradesh Civil Services (Classification, Control and Appeal) Rules, 1991

(i)An appeal from an order passed by the High Court shall lie to the Governor.