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 Uttar Pradesh - Subsection

Section 22(4) in The U.P. Judicial Service Rules, 2001

(4)On receipt of any report referred in sub-rule (3), the Court shall consider the same and may pass appropriate orders including for extension of period of training and probation.