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 3] [Entire Act]

State of Mizoram - Subsection

Section 3(10) in The Mizoram Aided College Employees Rules, 1990

(10)The Governing Body concerned may, after due advertisement, fill up any vacancy for a period not exceeding 3 (three) months in respect of the Principal, Reader, Senior Lecturer and Lecturer subject to prior approval of the Director :Provided that the service of such employees shall be terminated without any notice if they are not selected by the Selection Board.