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 Gujarat - Section

Section 7 in Commercial Tax Officer, Class II (pre-service training and post-training examination) Rules, 2016

7. Non entitlement of Travelling Allowance.

- The direct recruits shall not be entitled to any travelling allowances for the journeys performed by him to attend institutional training and/or to appear in the post-training examination.