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]

Union of India - Section

Section 12 in Unique Identification Authority of India (Appointment of Officers and Employees) Regulations, 2020

12. Probation.

(1)An officer or employee directly appointed to any post in the specified level of pay or promoted from one group to another shall be on probation for a period of two years.
(2)The Appointing Authority may, if he considers it necessary, extend the period of probation up to a period of one year for unsatisfactory performance or reduce or dispense with period of probation for reasons to be recorded in writing.
(3)Save as otherwise provided in this regulation, an officer or employee shall be deemed to have been confirmed in the post to which he has been appointed or promoted, as the case may be, on successful completion of the period of probation.
(4)During probation period, if an employee's performance is not found satisfactory, he may be discharged from the service of the Authority at one month's notice or by payment of substantive pay for one month in lieu thereof or reverted to the lower post, as the case may be, without assigning any reasons.