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 21] [Entire Act]

State of Uttar Pradesh - Subsection

Section 21(1) in U.P. Inspectors of Drugs Service Rules, 1980

(1)A person on appointment to a post in the service in or against a substantive vacancy shall be placed on probation in period of two years.