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 Jammu-Kashmir - Section

Section 100 in Jammu and Kashmir Reservation Rules, 2005

100. Backward area

(2)The roster shall be maintained as a running account from year to year and will start at the commencement of a year at the point following the point which was utilized at the end of the previous year:Provided that where the last point utilized in the preceding year was a reserved point and was treated as un-reserved for want of a suitable candidate from the reserved class, the first point to be started as aforesaid shall be the reserved point:Provided further that where, on any occasion of selection in any year, a reserved vacancy is treated as un-reserved for want of a suitable candidate from the reserved category, the succeeding un-reserved vacancy shall on the next occasion of selection in that year be treated as reserved.
(3)The roster register shall be maintained as per the details given in Annexure-E.