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 36(4)] [Section 36] [Entire Act]

State of Rajasthan - Subsection

Section 36(4)(ii) in Rajasthan Petroleum State and Subordinate Service Rules, 2012

(ii)Persons who hold lien on another cadre shall be eligible to be confirmed under this rule and they will be eligible to exercise an option whether they do not elect to be confirmed on the expiry of two years of their temporary appointment under this rule. In the absence of any option to the contrary they shall be deemed to have exercise option in favour of confirmation under this rule and their lien on the previous post shall cease.