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] [Entire Act]

State of Rajasthan - Section

Section 29 in The Rajasthan Municipal (Subordinate and Ministerial Service) Rules, 1963

29. [ Period of Probation. [Substituted by Dated 4-6-1979, Published in Rajasthan Rajpatra (Extraordinary), Part 4-C, dated 2-10-1980, Page 181]

(1)Every person appointed, against a substantive vacancy in the Service by direct recruitment shall be placed on probation for a period of two years and those appointed by promotion to any post against such a vacancy shall be on probation for a period of one year :Provided that:-
(i)such of them as have, previous to their appointment by promotion or by direct recruitment against a substantive vacancy, officiated temporarily on the post which is followed by regular selection may be permitted by the Appointing Authority to count, such officiating or temporary service towards the period of probation. This shall, however, not amount to involve order of their preference in respective quota or reservation in recruitment;
(ii)any period after such appointment during which a person has been on deputation on a corresponding or higher post shall count towards the period of probation.
(2)During the period of probation specified in sub-rule (1), each probationer may be required to pass such Departmental Examination and to undergo such training as the Appointing Authority may, from time to time, specify.Explanation. - In case of a person who dies or is due to retire on attaining the age of superannuation the period of probation shall be reduced so as to end one day earlier on the date immediately preceding the date of his death or retirement from Government Service. The condition of passing the Departmental Examination in the rule regarding confirmation shall be deemed to have been waived in case of death or retirement.]