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 Unique Identification Authority of India (Appointment of Officers and Employees) Regulations, 2020

(2)No person shall be considered for absorption, unless such person:
(a)has completed three years of continuous service in the Authority; and
(b)is free from disciplinary and vigilance angle.