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 4] [Entire Act]

State of Rajasthan - Subsection

Section 4(2) in Rajasthan Animal Husbandry Service Rules, 1963

(2)Strength of the Service. - The strength of posts in each section of the Service shall be such as may be determined by the Government from time to time:-Provided that the Government may:
(a)create am post. permanent or temporary, from time to time as may be found necessary and may abolish any such Post in the like manner without thereby entitling any person to any compensation;
(b)leave unfilled or hold in abeyance or allow to lapse any post permanent or temporary, from time to time without thereby entitling any person to any compensation.]
(c)[ in consultation with the commission, appoint the Director from Indian Administrative Service, if suitable person is not available for promotion to he post of Director.] [Inserted by Rajasthan Animal Husbandry Service Rules, 2008, dated 5.2.2008.]