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 40 in The Rajasthan Municipal Service Rules, 1963

40. Persons eligible under these Rules to furnish particulars of their service record etc.

(1)Such persons who are eligible for selection under these Rules shall, within such time as may be specified in this behalf by the Government submit an application in form I appended to these Rules duly filled in to the Director through the next superior authority together with relevant service record.
(2)Any person failing to submit the application within the time specified under sub-rule (1) shall not be considered for selection under these rules and all his claims thereto shall be deemed to have lapsed;Provided that the Selection Committee appointed under sub-rule (4) of Rule 41 may also consider the application received after the specified time if it is satisfied about the justification of delay :[Provided further that the State Government may direct the Selection Committee to consider the cases of those employees whose claims for integration have been forfeited by it on account of non-submission of their service particulars in Form No. 1 appended to these Rules, provided they have not opted for any other service.] [Added by Notification No. F. 18(a) Int./DLB/LSG/66/31299 dated 22-6-1966, Published in Rajasthan Gazette, Part IV-C, dated 14-7-1966]