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 Bihar - Section

Section 17 in The Bihar Jail Service Rules, 1953

17. [ [Vide Notification No. 8661-J-L, dated 12.5.1959.]

(a)The Commission shall have discretion to fix the qualifying marks in any or all the subjects at the written examination.
(b)The minimum qualifying marks for candidates belonging to the Scheduled Castes and the Scheduled Tribes shall not be higher than 35 per cent for the Bihar Jail Service (Junior Branch) unless the number of such candidates qualifying to the standard applied for other candidates is considerably in excess of the number of candidates required to fill all the vacancies reserved for the Scheduled Castes and Scheduled Tribes:
Provided that in determining the suitability of a particular candidate for appointment, that total marks obtained at the written examination and not the marks obtained in any particular subject or subjects shall be taken into consideration.
(c)There shall be no qualifying marks for the viva voce test.]