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 Uttar Pradesh - Section

Section 22 in The U.P. Entertainment and Betting Tax Inspectors Service Rules, 1982

22. Confirmation.

- A probationer shall be confirmed in his appointment at the end of the period of probation or the extended period of probation, if-
(i)he has successfully undergone the prescribed training and has passed the departmental examination where prescribed,
(ii)his integrity is certified,
(iii)his work and conduct is reported to be satisfactory, and
(iv)the appointing authority is satisfied that he is otherwise fit for confirmation.