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 11] [Entire Act]

State of Haryana - Subsection

Section 11(1) in Haryana Municipal Services (Integration, Recruitment and Conditions of Service) Rules, 1982

(1)The number of posts created for a Service by the Government under clause (a) of sub-section (3) of Section 38, shall be deemed to be the cadre of that Service which shall be subject to variation as may be considered necessary by the Government.