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 17(3)] [Section 17] [Entire Act] State of Bihar - Subsection Section 17(3)(b) in Bihar Government Servants (Classification, Control & Appeal) Rules, 2005 (b)a list of such document by which, and a list of such witnesses by whom, the articles of charge are proposed to be sustained.