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 1] [Entire Act]

Union of India - Section

Section 16 in Constitution of India, 1950

16. Equality of opportunity in matters of public employment.

(1)There shall be equality of opportunity for all citizens in matters relating to employment or appointment to any office under the state.
(2)No citizen shall, on grounds only of religion, race, caste, sex, descent, place of birth, residence or any of them, be ineligible for, or discriminated against in respect of, any employment or office under the State.
(3)Nothing in this article shall prevent Parliament from making any law prescribing, in regard to a class or classes of employment or appointment to an office [under the Government of, or any local or other authority within, a State or Union territory, any requirement as to residence within that State or Union territory] [Substituted by the Constitution (Seventh Amendment) Act, 1956, Section 29 and Schedule, for " under any State specified in the First Schedule or any local or other authority within its territory, any requirement as to resident within that State" .] prior to such employment or appointment.
(4)Nothing in this article shall prevent the State from making any provision for the reservation of appointments or posts in favour of any backward class of citizens which, in the opinion of the State, is not adequately represented in the services under the State.[(4-A) Nothing in this article shall prevent the State from making any provision for reservation [in matters of promotion, with consequential seniority, to any class] [Inserted by the Constitution (Seventy-seventh Amendment) Act, 1995, Section 2 (w.e.f. 17.6.1995).][or classes of posts in the services under the State in favour of the Scheduled Castes and the Scheduled Tribes which in the opinion of the State are not adequately represented in the services under the State.] [Inserted by the Constitution (Seventy-seventh Amendment) Act, 1995, Section 2 (w.e.f. 17.6.1995).][(4-B) Nothing in this article shall prevent the State from considering any unfilled vacancies of a year which are reserved for being filled up in that year in accordance with any provision for reservation made under clause (4) or clause (4-A) as a separate class of vacancies to be filled up in any succeeding year or years and such class of vacancies shall not be considered together with the vacancies of the year in which they are being filled up for determining the ceiling of fifty per cent. reservation on total number of vacancies of that year.] [Inserted by the Constitution (Eighty-first Amendment) Act, 2000, Section 2 (w.r.e.f. 9.6.2000).]
(5)Nothing in this article shall affect the operation of any law which provides that the incumbent of an office in connection with the affairs of any religious or denominational institution or any member of the governing body thereof shall be a person professing a particular religion or belonging to a particular denomination.
(6)[ Nothing in this article shall prevent the State from making any provision for the reservation of appointments or posts in favour of any economically weaker sections of citizens other than the classes mentioned in clause (4), in addition to the existing reservation and subject to a maximum of ten per cent. of the posts in each category.] [Inserted by the Constitution (One hundred and third amendment) Act 2019, dated 12.1.2019.]