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 Uttar Pradesh - Section

Section 19 in The U.P. Food Inspectors (Medical, Health and Family Welfare Department) Service Rules, 1992

19. Confirmation.

(1)Subject to the provisions of sub-rule (2) a probationer shall be confirmed in his appointment at the end of period of probation or the extended period of probation if-
(a)his work and conduct are reported to be satisfactory;
(b)his integrity is certified;
(c)he has successfully completed three months training in food inspection and sampling work under a Food (Health) Authority or in an institution approved for the purposes by the Central Government; and
(d)the appointing authority is satisfied that he is otherwise fit for confirmation.
(2)Where in accordance with the provisions of the Uttar Pradesh State Government Servants Confirmation Rules, 1991, confirmation is not necessary the order under sub-rule (3) of rule 5 of those rules declaring that the person concerned has successfully completed the probation shall be deemed to be the order of confirmation.