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 21] [Entire Act]

Union of India - Subsection

Section 21(4) in The Indian Foreign Service Branch 'B' Rules, 2017

(4)During the period of probation, or any extension thereof, candidates may be required by the Controlling Authority to undergo such courses of training and instructions and to pass examinations, and tests (including examination in Hindi) as Controlling Authority may deem fit, as a condition to satisfactory completion of the probation.