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 2] [Entire Act]

State of Punjab - Subsection

Section 2(a) in The Punjab Scheduled Castes and Backward Classes (Reservation in Services) Act, 2006

(a)"appointment" means an appointment made by direct recruitment, by promotion or by transfer of a person already in service of the Government of India or a State Government;