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 Punjab - Section

Section 3 in The Punjab Trust Services (Recruitment and Conditions of Service) Rules, 1978

3. Nationality, domicile and character of persons to be appointed to a Service [Section 17]

(1)No person shall be appointed to a Service, unless he is -
(a)a citizen of India or
(b)a citizen of Nepal, or
(c)a subject of Bhutan, or
(d)a Tibetan refugee who came over to India, before 1st January, 1962, with the intention of permanently settling in India, or
(e)a person of Indian origin who has migrated from Pakistan; Burma, Sri Lanka, East African countries of Kenya, Uganda, the United Republic of Tanzania (formerly Tanganike and Zanzibar), Zambia, Malawi, Zaire and Ethiopia with the intention of permanently settling in India :
Provided that a candidate belonging to categories (b), (c), (d) and (e) shall be a person in whose favour a certificate of eligibility has been given by the Government of India.
(2)A candidate in whose case a certificate of eligibility is necessary may be admitted to an examination or interview conducted by the recruiting authority and he may also provisionally be appointed subject to the necessary certificate being given to him by the Government of India.
(3)No person shall be recruited to a Service unless his character and antecedents have been verified before hand :Provided that in the case of recruitment to a temporary vacancy required to be made urgently, a person may be appointed in accordance with general directions issued by the Government regarding appointments in anticipation of verification of character and antecedents.