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 26] [Entire Act]

State of Madhya Pradesh - Subsection

Section 26(2) in The M.P. Vishesh Sashastra Bal Niyam, 1973

(2)The Appointing Authority may, for sufficient reasons, extend the period of probation by a further period not exceeding one year.