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 10] [Entire Act]

State of Uttar Pradesh - Subsection

Section 10(1) in The U.P. Factories Welfare Officers Rules, 1955

(1)All appointments shall be made on permanent basis, but candidates will initially be placed on one year's probation, which may, in special cases and for reasons to be recorded in writing, be extended for a period not exceeding one year.