Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 9(1)] [Section 9] [Entire Act] State of Haryana - Subsection Section 9(1)(iv) in Haryana Municipal Services (Integration, Recruitment and Conditions of Service) Rules, 1982 (iv)All promotions exceeding a period of six months shall be made subject to the approval of the Government or Commission or Board as the case may be.