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 32] [Entire Act]

State of Madhya Pradesh - Subsection

Section 32(1) in The M.P. Civil Services (Leave) Rules, 1977

(1)
(a)A probationer shall be entitled to leave under these rules it he has held his post substantively otherwise than on probation.
(b)If, for any reason, it is proposed to terminate the services of a probationer, any leave which may be granted to him shall not extend-
(i)beyond the date on which the probationary period as already sanctioned or extended expires, or
(ii)beyond any earlier date on which his services are terminated by the orders of an authority competent to appoint him.