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 40] [Entire Act]

Union of India - Subsection

Section 40(4) in Jawaharlal Institute of Post-Graduate Medical Education and Research Puducherry, Regulations, 2008

(4)
(a)any institute employee may, by giving notice of not less than three months in writing to the appointing authority, retire from service after he has attained the age of fifty years, if he is in Group A or Group B service or post and had entered the service of the Institute before attaining the age of thirty-five year, and in all other cases after he has attained the age of fifty-five years;
(b)it shall be open to the appointing authority to withhold permission to an employee under suspension who seeks to retire under this sub-regulation.