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] [Entire Act]

Union of India - Section

Section 13 in The Insolvency and Bankruptcy Board of India (Employees' Service) Regulations, 2017

13. Promotion.

(1)Promotion of an employee shall be made at the discretion of the Board and notwithstanding his seniority in a Grade, no employee shall have a right to be promoted to any particular Position or Grade.
(2)Promotions of Officers to a higher Grade shall be made on consideration of merit-cum-seniority.
(3)Promotions of Assistants to a higher Grade shall be made on consideration of seniority-cum- merit.