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 17] [Entire Act]

State of Odisha - Subsection

Section 17(2) in The Orissa Administrative Tribunal (Recruitment and Conditions of Service of Officers and Staff) Rules, 1999

(2)If, during or at the end of the probation period he/she is found unfit to hold the posts as per the objective assessment made from time to time by the appointing authority-
(a)his/her services shall be terminated if he/she is a direct recruit; or
(b)he/she shall be reverted to his/her former post, if he/she is a promotee.