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 Jharkhand - Subsection

Section 23(2) in Jharkhand Government Servants (Classification, Control & Appeal) Rules, 2016

(2)A probationer who holds a lien on a post under the State Government may be reverted to such post at any time in any of the circumstances specified in sub-rule (1).Part - VII Appeals