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 29] [Entire Act]

State of Odisha - Subsection

Section 29(4) in The Orissa Municipal Employees' Pension Rules, 1989

(4)An employee discharged on other ground has no claim for pension under Sub-rule (1) even though he can produce medical evidence of incapacity for service.