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 16] [Entire Act]

State of Uttar Pradesh - Subsection

Section 16(3) in U.P. Jail Ministerial and Commercial Service Rules, 1983

(3)The Selection Committee shall consider the case of candidates on the basis of the records referred to in sub-rule (2) and if it considers necessary, it may interview the candidates also.