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 23] [Entire Act]

State of Uttar Pradesh - Subsection

Section 23(2) in The U.P. Electro-Medical Maintenance Cell Engineering Service Rules, 1983

(2)The pay during probation of a person who was already holding a post under the Government, shall be regulated in the relevant fundamental rules :Provided in cases referred to in sub-rules (1) and (2), if the period of probation is extended on account of failure to give satisfaction, such extension shall not count for increment unless the appointing authority directs otherwise.