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 Uttar Pradesh - Section

Section 4 in The U.P. Entertainment and Betting Tax Department Ministerial Service Rules, 1979

4. Cadre of service.

(1)The strength of the service and of each category of posts therein shall be such as may be determined by the Governor from time to time.
(2)The strength of the service and of each category of posts therein shall until orders carrying the same are passed under sub-rule (1) be as given in Appendix I :Provided that-
(1)the appointing authority may leave unfilled or the Governor may held in, abeyance any vacant post without there by entitling any person to compensation, or
(2)the Governor may create may such additional permanent or temporary posts from time to time as he may consider proper.