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 26 in The U.P. Higher Judicial Service Rules, 1975

26. Seniority.

- [(1) Seniority of the officers appointed in the service shall be determined in accordance with the order of appointment in the Service under sub-rules (1) and (2) of Rule 22 of these rules.] [Substituted by Notification No. 3245/11-4-95-36(1 )-95, dated 23rd February, 1996, published in U. P. Gazette, (Extra), Part 4, Section (Ka), dated 15th March, 1996.]
(2)Seniority of members of the service who have been confirmed in the service prior to the commencement of these rules shall be as has been determined by the order of the Government as amended, from time to time.