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 41] [Entire Act]

State of Rajasthan - Subsection

Section 41(3) in The Rajasthan Municipal Service Rules, 1963

(3)Subject to the provisions contained in sub-rule (2) the officers holding appointments on temporary or adhoc basis shall be placed below the substantive incumbents in the grade concerned.