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 4] [Entire Act]

State of Uttar Pradesh - Subsection

Section 4(2) in U.P. State Universities First Statutes (Age of Superannuation, Scales of Pay and Qualifications of Teachers), 1975

(2)Every teacher of the University, -
(a)who has crossed his 60th birthday before the date of commencement of these Statutes shall retire at the age of 62 years, and such teacher shall not be entitled to avail the new scale of pay;
(b)who has not crossed his 60tb birthday before the date of commencement of these Statutes, shall opt whether he shall retire, -
(i)at the age of 60 years and shall avail the new scale of pay; or
(ii)at the age of 62 years and shall continue to avail the old scale of pay.