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 30(1)] [Section 30] [Entire Act] State of Madhya Pradesh - Subsection Section 30(1)(d) in The M.P. Civil Services (Leave) Rules, 1977 (d)Leave not due shall be debited against the half pay leave the Government servant may earn subsequently.