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 Madhya Pradesh - Section

Section 97 in The M.P. Krishi Upaj Mandi (Mandi Nidhi Lekha Tatha Rajya Vipnan Sewa Kl Gathan Kl Riti Tatha Anya Vishaya) Niyam, 1980

97. Confirmation.

- A probationer shall be confirmed in his appointment after expiry of the period of probation if,-
(i)he has undergone the prescribed training and has passed the specified examination, if any; and
(ii)the Collector certifies that nothing adverse regarding the integrity of the person has come to his notice.