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 5] [Entire Act]

State of Uttarakhand - Subsection

Section 5(i) in The Allahabad High Court Private Secretaries (Conditions of Service) Rules, 2001

(i)Private Secretary Grade-I. - By promotion from amongst permanent Personal Assistants having to their credit, on the first day of July of the year of recruitment, a minimum period of ten years continuous service, including temporary and officiating service, as Personal Assistant in the establishment of the High Court.