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 5] [Entire Act]

State of West Bengal - Subsection

Section 5(a) in The West Bengal Scheduled Castes And Scheduled Tribes (Reservation of Vacancies in Services And Posts) Act, 1976

(a)there shall be reservation at [twenty-two per cent.] [Words Substituted for the words 'fifteen per cent.' by W.B. Act 42 of 1994.] for members of the Scheduled Castes and [six per cent.] [Words Substituted for the words 'five per cent' by W.B. Act 42 of 1994.] for members of the [Scheduled Tribes in the manner set out in Schedule II:] [Words and figure Substituted for the words 'Scheduled Tribes' by W.B. Act 24 of 2000.]