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 Rajasthan - Section

Section 21 in The Rajasthan Administrative Service Rules, 1954

21. Admission to the examination.

(1)No candidate shall be admitted to the examination unless he holds a certificate of admission granted by the Commission. Before granting such certificate the Commission shall satisfy themselves in each case that the application has been made strictly in accordance with the provisions of these Rules:Provided that the Commission may at their discretion allow a bona fide mistakes made in the filling of the prescribed form or presentation of the application to be rectified or any certificate or certificates not furnished with the application to be furnished in good time before the commencement of the examination.
(2)The number of chances which a candidate appearing at the examination can avail of shall be restricted to two.
(3)The decision of the Commission as to the eligibility or otherwise of a candidate for admission to the examination shall be final.