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 Odisha - Section

Section 13 in The Orissa Private Secretaries to Secretaries to Departments of Government Rules, 1974

13. Probation.

- Officers appointed to officiate in the service, shall be on Probation for a period of one year:Provided that continuous officiation in a post in the service shall count towards the probationary period :Provided further that Government may for good and sufficient reason extend the Period of probation of an officer of the service.