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 7] [Entire Act]

State of Punjab - Subsection

Section 7(2) in Punjab Municipal Elections Office (State Service Class-III) Rules, 1978

(2)In the case of Demobilised Armed Forces personnel, his age at the time of joint Military Service or training prior to Commission, a the case may be, shall not exceed the upper age limit prescribed for direct appointment to such posts.