Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 40(1)] [Section 40] [Entire Act] State of Rajasthan - Subsection Section 40(1)(ii) in Rajasthan Jails Subordinate Service Rules, 1998 (ii)any period after such appointment during which a person has been on deputation on a corresponding or higher post shall count towards the period of probation.