[Cites 0, Cited by 0]
[Section 8]
[Entire Act]
State of Odisha - Subsection
Section 8(2) in The Orissa Reservation of Vacancies in Posts and Services (for Scheduled Castes and Scheduled Tribes) Rules, 1976
| Reserved Quota | ... | 38.75 per cent |
| Scheduled Castes | ... | 16.75 per cent |
| Scheduled Tribes | ... | 22.50 per cent |
| Scheduled Tribes | Scheduled Castes | |
| 1 | 4 | |
| 8(W) | 10(W) | |
| 12 | 16 | |
| 18 | 22 | |
| 20(W) | 28(W) | |
| 26 | 36 | |
| 30 | 42 | |
| 34(W) | 46(W) | |
| 38 | 54 | |
| 44 | 60 | |
| 48(W) | 66(W) | |
| 52 | 72 | |
| 58 | 78 | |
| 62(W) | ... | |
| 68 | ... | |
| 70 | ... | |
| 76(W) | ... | |
| 80 | ... |
| Reservation brought forward from previous year | Recruitment year | Roster point No. | General or reserved for S.C./ S.T. according toroster | Name of the person appointed and date ofappointment | |
| Scheduled Caste | Scheduled Tribe | ||||
| (1) | (2) | (3) | (4) | (5) | (6) |
| Whether S.C. or S.T. if not say neither | Reservation carried forward | Signature of appointing authority or otherauthorised officer | Remarks | |
| Scheduled Caste | Scheduled Tribe | |||
| (7) | (8) | (9) | (10) | (11) |
| Name of Office............... | Percentage of reservation for Scheduled Castes as prescribedin Section 4 (2)(b) of the Act*................ |
| Grade of posts............... | |
| Permanent/Temporary.................... | Percentage of reservation for Scheduled Tribes as prescribedin Section 4 (2)(b) of the Act*................... |
| Reservation brought forward from previous year | Recruitment year | Roster point No. | General or reserved for S.C./ S.T. according toroster | Name of the person appointed and date ofappointment | |
| Scheduled Caste | Scheduled Tribe | ||||
| (1) | (2) | (3) | (4) | (5) | (6) |
| Whether S.C. or S.T. if not say neither | Reservation carried forward | Signature of appointing authority or otherauthorised officer | Remarks | |
| Scheduled Caste | Scheduled Tribe | |||
| (7) | (8) | (9) | (10) | (11) |