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 2] [Entire Act]

State of Tamilnadu - Subsection

Section 2(5) in Tamil Nadu Town Panchayats (Establishment) Rules, 1988

(5)Discharge of a Probationer. - "Discharge of a probationer" means in case the probationer is a full member or an proved probationer of another service/class or category reverting him to such service, class or category and in any other case dispensing with his services;