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(5) in The U.P. Excise (Prohibition) Subordinate Service Rules, 1978

(5)A probationer whose services are dispensed with or who is reverted under sub-rule (4) shall not be entitled to any compensation.