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 9] [Entire Act]

State of Punjab - Subsection

Section 9(2) in The Punjab Municipal Corporation Services (Recruitment and Conditions of Service) Rules, 1978

(2)If the work or conduct of a person appointed to a Service during the period of his probation is, in the opinion of the appointing authority, not satisfactory, it may,-
(a)if such person is appointed by direct recruitment, dispense with his services; or
(b)if such person is appointed otherwise,
(i)revert him to his former post; or
(ii)deal with him in such other manner as the terms and conditions of his previous appointment permit;