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 11(1)] [Section 11] [Entire Act]

State of Haryana - Subsection

Section 11(1)(c) in Haryana Civil Services (Punishment and Appeal) Rules, 2016

(c)penalty is excessive or adequate and after such consideration, shall pass such order as it thinks proper: