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 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(1) in Rajasthan Appointment of Dependents of Deceased Defence Personnel Rules, 2018

(1)The family member may be considered for appointment to a post carrying pay level- 1 to level- 9 and meant for being filled up by direct recruitment in the Subordinate Services/Ministerial Services/Class IV Services as the case may be, according to his/her educational qualification and fulfilment of other service conditions irrespective of the rank and status of the deceased Government servant.