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 2 in Rajasthan Backward Classes (Reservation of Seats in Educational Institutions in the State and of Appointments and Posts in Services under the State) Act, 2017

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"backward classes" means the backward classes as defined in the Rajasthan Scheduled Castes, Scheduled Tribes and Backward Classes, Special Backward Classes and Economically Backward Classes (Reservation of Seats in Educational Institutions in the State and of Appointments and Posts in Services under the State) Act, 2008 (Act No. 12 of 2009);
(b)"Commission" means the Rajasthan State Commission for Backward Classes constituted under section 3 of the Rajasthan State Commission for Backward Classes Act, 2017 (Act No. 4 of 2017);
(c)"creamy layer" means such class of persons within the more backward classes, as the State Government may notify, in the Official Gazette for the purposes of this Act;
(d)"more backward classes" means the backward classes specified in the Schedule;
(e)"prescribed" means prescribed by rules made under this Act ;
(f)"Schedule" means the Schedule to this Act;
(g)"services under the State", means the public services and posts in connection with the affairs of the State and includes the services and posts in-
(i)any local authority;
(ii)any corporation or company owned or controlled, wholly or substantially, by the State Government;
(iii)any other authority or body constituted by or under an Act of the State Legislature and funded, wholly or substantially, by the State; and
(iv)respect of which reservation was applicable by Government orders on the date of commencement of this Act and which are not covered under sub-clauses (i) to (iii),