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 16] [Entire Act]

State of Rajasthan - Subsection

Section 16(2) in Rajasthan High Court Staff Service Rules, 2002

(2)The post in service on which a person is appointed under Sub-rule (1) shall be filled in by a regular appointment as soon as possible.