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 Tamilnadu - Section

Section 31 in Tamil Nadu Municipal (Non-Centralized-Regular) Public Health Establishment Regulations, 1976

31. Appointment in place of members dismissed, removed, compulsorily retired or reduced.

- Where a person has been dismissed, removed, compulsorily retired or substantively reduced from any category, no vacancy caused thereby arising substantively in such category shall be substantially filled to the prejudice of such person until the expiry of a period of one year from the date of such dismissal, removal, compulsory retirement or reduction is decided, whichever is later.