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 Tamilnadu - Section

Section 18 in Tamil Nadu Municipal Service Rules, 1970

18. Completion of probation and drawal of arrears of increments. - Any delay in passing orders of completion of probation shall not monetarily affect the approved probationer, and arrears of increments shall be allowed from the date of completion of probation as matter of course, subject to the following conditions, namely: -

(1)that the probation would have been declared to have been satisfactorily completed from the date ordered, even if the question of declaration of probation had been taken up earlier;
(2)that the declaration of satisfactory completion of probation was delayed by factors which would not, in any case, change the date of such completion;
(3)that the person whose probation is declared to have been satisfactorily completed was qualified as on the date ordered;
(4)that declaration of satisfactory completion of probation was not the result of any relaxation of rules.In all cases coming under items (1) to (4) above, orders issued declaring the probation or relaxing statutory rules shall include a specific provision in regard to drawal of arrears of increments.