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]

State of Odisha - Section

Section 409 in Orissa Municipal Rules, 1953

409.

Every appointment to a post in Classes, I, II, and III services shall be subject to probation for a period of two years on duty within a continuous period of three years, such probation may be either in the said post or in any other post with similar duties.