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 Madhya Pradesh - Section

Section 15 in The M.P. Panchayat Contract Service (Indian System of Medicine Unani and Homeopathy) Rules, 1999

15. Disqualification for appointment.

- Any attempt on the part of a candidate or his relations or friends to enlist support directly or indirectly for his appointment to any post in Panchayat Contract Service, shall disqualify him for appointment for such a period as may be decided by the Selection Committee.