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 33(2)] [Section 33] [Entire Act]

State of Madhya Pradesh - Subsection

Section 33(2)(b) in The M.P. Civil Services (Leave) Rules, 1977

(b)In case the leave is so refused to the Government servant in public interest, it may be availed of by him to the extent admissible under Rule 34 from the date of his retirement.