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 Jharkhand - Section

Section 10 in Departmental Examination of Assistant Public Prosecutors, Bihar Rules, 1986

10. Probation.

- An officer will be appointed on probation for a period of two years.