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 19] [Entire Act]

State of Chattisgarh - Subsection

Section 19(a) in The Chhattisgarh High Court Establishment (Appointment and Conditions of Service) Rules, 2003

(a)In regard to Employees other than Class-I officers of the establishment, the Disciplinary Authority shall be the Registrar General or such other Officer as may be designated in this behalf by the Chief Justice.