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 5] [Entire Act]

Union of India - Subsection

Section 5(2) in The Bureau of Indian Standards (Terms and Conditions of Service of Employees) Regulations, 2007

(2)No person shall be initially appointed to a post by direct recruitment on whole time basis for a period exceeding three months, unless he produces a medical certificate of fitness.