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 Assam - Section

Section 11 in The Assam Secondary Education (Provincialised) Service Rules, 1982

11. Disqualification.

(1)No person shall be eligible for appointment to the service if-
(a)he is not a citizen of India.
(b)he has more than one wife living or in case of female candidate who has married a person who has already one wife living :
Provided that the Government may if satisfied that thee are special grounds for doing so, exempt an person from the operation of this rule.
(2)No person who attempts to enlist support for his candidature directly or indirectly by any recommendation either written or oral or by other means shall be appointed to the service.