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 22] [Entire Act]

State of Uttar Pradesh - Subsection

Section 22(10) in U.P. Rural Institute of Medical Sciences and Research, Saifai Act, 2005

(10)Where the recommendations of the Selection Committee constituted under sub-section (6) are not acceptable to the appointing authority, it shall refer the case to the President specifying the grounds of objection to such recommendations in precise terms, and the decision of the President thereon shall be final:Provident that it shall be lawful for the President to refer the case to the Selection Committee for reconsideration or to require another Selection Committee to be constituted for consideration of the case.Explanation. - For the purposes of this section, Group 'A' officers and Group 'B' officers shall be such officers as are specified or designated as such in the regulations.