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 Uttar Pradesh - Section

Section 15 in U.P. Minor Irrigation Department Boring Technicians Service Rules, 1993

15. Procedure for direct recruitment.

(1)Application for permission to appear in the competitive examination shall be called by the Commission in the form published in the advertisement issued by the Commission.
(2)No candidate shall be admitted to the examination unless he holds Admit Card issued by the Commission.
(3)After the results of the written examination have been received and tabulated, the Commission shall, having regard to need for securing the representation of the candidates belonging to the Scheduled Castes, Scheduled Tribes and other categories in accordance with Rule 6, prepare a list of candidates who have come upto the standard fixed by the Commission in this respect.
(4)The Commission shall prepare a list of candidates in order of their proficiency as disclosed by the marks obtained by each candidate at the written examination and recommend such number of candidates as they consider fit for appointment. If two or more candidates obtain equal marks, the candidates who are senior in age shall be placed higher in the list. The number of names in the list shall be larger (but not larger by more than 25 per cent) than the number of vacancies. The Commission shall forward the list to the appointing authority.