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 19] [Entire Act]

State of Uttar Pradesh - Subsection

Section 19(2) in The U.P. Technical Education (Non-Technical-Non-Gazetted) Service Rules, 1992

(2)Where, in accordance with the provisions of the Uttar Pradesh State Government Servant Confirmation Rules, 1991 confirmation is not necessary, the order under sub-rule (3) of Rule 5 of those rules declaring that person concerned has successfully completed the probation shall be deemed to be the order of confirmation.