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 Uttar Pradesh - Subsection

Section 5(e) in The U.P. Government Servants (Special Provisions Relating to Family Planning) Rules, 1976

(e)in the case of a Government servant belonging to a Scheduled Caste or Scheduled Tribe, the eligibility for being considered for promotion against any reserved quota for Scheduled Castes and Scheduled Tribes.