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 Odisha - Section

Section 4A in The Orissa High Court (Appointment of Staff) Rules, 1963

4A. [ [Inserted vide Correction Slip No. 1.]

(1)A person to be eligible for appointment as Law Reporter should be an Advocate of at least 10 years' standing practising at Cuttack in the High Court of Orissa and should not be less than 35 years of age by the date of his appointment as Law Reporter.
(2)When the post of Law Reporter falls vacant, or is about to fall vacant, the Registrar of the High Court shall prepare a list of about five eligible candidates and submit the same to the Chief Justice for consideration and selection of one of them for appointment as Law Reporter :Provided that if the Chief Justice is of opinion that there are any other suitable candidates whose names are not included in the list, lie may include their names in the list.
(3)The Chief Justice may interview the candidates before making the selection and for this purpose he may appoint a Committee of three Judges to assist him at the time he makes initial selection of a candidate for the post.]