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 9] [Entire Act]

State of Punjab - Subsection

Section 9(1) in The Punjab Market Committees (Class IV) Service Rules, 1989

(1)Persons appointed to the Service shall remain on probation for a period of two years :Provided that :-
(a)any period, after such appointment, spent on deputation on a corresponding or a higher post shall count towards the period of probation;
(b)any period of officiating appointment to the Service shall be reckoned as period spent on probation, but no person who has so officiated shall, on the completion of the prescribed period of probation, be entitled to be confirmed unless he is appointed against a permanent vacancy; and
(c)any period of leave not exceeding six months during or at the end of probation shall be counted towards the period of probation.