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 8] [Entire Act]

State of Rajasthan - Subsection

Section 8(i) in The Rajasthan Civil Services (Departmental Examinations) Rules, 1959

(i)Those who hold substantive appointment in the service including appointment on probation: