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 23] [Entire Act]

State of Maharashtra - Subsection

Section 23(2) in Maharashtra Jeevan Authority Act, 1976

(2)Every permanent or temporary employee of the Maharashtra Environmental Engineering Service in respect of whom a direction is issued under sub-section (1) shall, on and from the appointed date, be a permanent or temporary employee of [the Authority] [These words were substituted for the words 'the Board' by Maharashtra 25 of 1997, Section 5.], as the case may be, against a permanent or temporary post, which shall stand created in the establishment of [the Authority] [These words were substituted for the words 'the Board' by Maharashtra 25 of 1997, Section 5.] with effect from the appointed date.