Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 10(1)] [Section 10] [Entire Act] State of Assam - Subsection Section 10(1)(b) in The Assam District and Sessions Judges Establishment (Ministerial) Services Rules, 1987 (b)is considered fit for confirmation by the appointing authority.