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 8] [Entire Act]

State of Uttar Pradesh - Subsection

Section 8(5) in U.P. E-Court Fees Rules, 2016

(5)The Appointing Authority shall have power to refuse the renewal of the term of appointment for reasons to be recorded in writing.