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]

State of Tamilnadu - Section

Section 9 in The Madurai Corporation Services (Discipline and Appeal) Rules, 1975

9. Maintenance of records.

- The competent authority imposing any penalty under these rules shall maintain a record showing-
(i)the allegations upon which action was taken against the member of the service punished;
(ii)the charges framed, if any;
(iii)the representation of the member of the service, if any, and the evidence taken, if any; and
(iv)the finding and the ground thereof, if any.