Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 1A(3)] [Section 1A] [Entire Act] State of Uttar Pradesh - Subsection Section 1A(3)(b) in The Subsidiary Rules (b)Temporary transfer means a transfer to duty in another station which is expressed to be for a period not exceeding four months.