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]

Union of India - Section

Section 28 in The Rajiv Gandhi Institute Of Petroleum Technology Act, 2007

28. Appointments.

- All appointments of the staff of the Institute, except that of the Director, shall be made in accordance with the procedure laid down in the Statutes,-
(a)by the Board, if the appointment is made on the academic staff in the post of Assistant Professor or above or if the appointment is made on the non-academic staff in any cadre, the maximum of the pay-scale for which is the same or higher than that of Assistant Professor; and
(b)by the Director, in any other case.