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 Andhra Pradesh - Subsection

Section 22(3) in Andhra Pradesh Government Medical and Dental Institutions (Conversion into Semi-Autonomous Institutions) Act, 2007

(3)
(a)the posts of Assistant Professors, Tutors/Senior Residents/ Registrars, shall be filled by direct recruitment at all India level; or
(b)by deputation.
Note. - 1. Any Doctor in service under the State Government/A.P. Vaidya Vidhana Parishad either in the same Institute or other Government College or service may exercise an option to continue or come to, as the case may be, to the services of the Institute. The option once exercised is irrevocable and final.