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 3] [Entire Act]

State of Punjab - Subsection

Section 3(1) in Punjab Civil Services (General and Common Conditions of Service) Rules, 1994

(1)No person shall be appointed to the Service unless he is, -
(a)a Citizen of India; or
(b)a Citizen of Nepal; or
(c)a Subject of Bhutan; or
(d)a Tibetan refugee who came over to India before the Ist day of January, 1962 with the intention of permanently settling in India; or
(e)a person of India origin who has migrated from Pakistan, Burma, Sri Lanka and East African Countries of Kenya, Uganda and United Republic of Tanzania (formerly Tanganyika and Zanzibar), Zambia, Malawi, Zaire, Ethiopia and Vietnam with the intention of permanently settling in India;
Provided that a person belonging to any of the categories (b), (c), (d) and (e) shall be person in whose favour a certificate of eligibility has been given by the Government of Punjab in the Department of Home Affairs and Justice.