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 19] [Entire Act]

State of Punjab - Subsection

Section 19(2) in Punjab Women and Children Development and Welfare Corporation Staff Regulations, 1986

(2)If, in the opinion of the appointing authority the work or conduct of a person during the period of probation is not satisfactory, it may
(a)If such person is recruited by direct appointment dispense with his services or revert him to a post on which he held lien prior to his appointment to the Service by direct appointment; and
(b)if such person is recruited otherwise,
(i)revert him to former post; or
(ii)deal with him in such other manner as the terms and conditions of the previous appointment permit.