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 15] [Entire Act]

State of Odisha - Subsection

Section 15(1) in The Orissa Employment Officers' Service Rules, 1970

(1)No person who has more than one wife living shall be eligible to be a candidate and no female shall be eligible to be a candidate if she has married a person who, at the time of such marriage had one or more than one wife living :Provided that the State Government may (exempt any candidate from the operation of the sub-rule if under the personal law applicable to him or, in the case a female candidate, to her husband having more than one wife is permissible.