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 22(1)] [Section 22] [Entire Act]

State of Jharkhand - Subsection

Section 22(1)(a) in The Bihar Finance Service Rules, 1953

(a)in case in which the requirements of Rule 24 are satisfied, the period during which a person has held officiating or temporary appointment in a post in the Service may, subject to a maximum period of two years, be allowed by the Governor to count towards the period of probation prescribed by this Rule;