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(1) in The U.P. Information and Public Relations Department (Headquarter) Group 'D' Service Rules, 1994

(1)A person on substantive appointment to a post in the Service shall be placed on probation for a period of two yeas.