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 9] [Entire Act]

State of Bihar - Subsection

Section 9(d) in Patna High Court Establishment (Appointment) Rules, 1997

(d)Appointment to Class IV posts shall be made by the Registrar General unless the Chief Justice otherwise direct, in the following manner: -
(i)By absorption in the manner as prescribed in the Schedule.
(ii)By deputation of a person serving in any other High Court or Court subordinate to High Court: