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 3] [Entire Act]

State of Rajasthan - Subsection

Section 3(9) in The Rajasthan Homoeopathic Medicine Board (Examination for Enlisted Homoeopaths) Regulations, 1973

(9)If at an examination , a candidate qualifies only in two or more than two papers and also obtains at least 25% marks in the remaining papers he shall be permitted to re-appear at subsequent examinations only in that or those papers in which he has failed to qualify. In case a candidate obtains qualifying marks in that or those subjects at one or more subsequent examinations, he shall be deemed to have qualified in the examination.