Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 5(5)] [Section 5] [Entire Act] Union of India - Subsection Section 5(5)(b) in The Bureau of Indian Standards (Terms and Conditions of Service of Employees) Regulations, 2007 (b)who, having a spouse living has entered into or contracted a marriage with any person, shall be eligible for appointment to any post: