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 18 in THE UTTAR PRADESH EXCISE TECHNICAL SERVICE RULES, 2021

18. Confirmation

(1)Subject to the provisions of sub-rule (2) a probationer shall be confirmed in his appointment at the end of the period of probation or the extendedperiod of probation if-
(a)his work and conduct are reported to be satisfactory.
(b)his integrity is certified.
(c)the appointing authority is satisfied that he is otherwise fit for confirmation.
(2)Where, in accordance with the provisions of the Uttar Pradesh State Government Servants Confirmation Rules, 1991, confirmation is not necessary theorder under sub rule (3) of rule 5 of those rules declaring that the person concerned has successfully completed the probation shall be deemed to be the order of confirmation.