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] [Entire Act]

State of Rajasthan - Subsection

Section 22(1) in Rajasthan Women Empowerment (State and Subordinate) Service Rules, 2017

(1)Applications for direct recruitment to posts in the service, shall be invited by the Commission/Board or the Appointing Authority, as the case may be, by advertising the vacancies to be filled in. in the Official Gazette or in such other manner, as may be deemed fit. The advertisement shall contain a clause that a candidate who accepts the assignment on the post being offered to him/her shall be paid monthly fixed remuneration at the rate fixed by the State Government, from time to time, during the period of probation and the scale of pay of the post as shown else-where in the advertisement shall be allowed only from the date of successful completion of the period of probation mentioned in these rules:Provided that while selecting candidates for the vacancies so advertised, the Commission /Board or the Appointing Authority may be, may. if intimation of additional requirement not exceeding fifty percent of the advertised vacancies, is received by them before the selection also select suitable persons to meet such additional requirement.