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 7] [Entire Act]

State of Chattisgarh - Subsection

Section 7(7) in Chhattisgarh Panchayat Samvida Shala Shikshak (Appointment and Conditions of Service) Rules, 2004

(7)After computing the marks, categorywise selection lists shall be prepared separately for unreserved category, scheduled caste category, scheduled tribe category and other backward classes category in the following manner-
(a)Selection lists shall be prepared in the order of merit in such a manner that the name of the candidate getting highest marks shall be kept at the top of the list, and other names shall be kept in descending order.
(b)In the event of marks being equal, the decision of which name is to be kept higher will be taken by the Scrutinising Committee by draw of lots.
(c)Names of all the candidates of unreserved and reserved category shall be kept in the selection list of unreserved category in the order of merit, and if any candidate of reserved category finds a place in this list on merit, his appointment shall not be considered to be against the vacancy in reserved category.
(d)In the selection lists of scheduled caste category, scheduled tribe category and other backward classes category, the names of candidates of these categories shall be kept in the order of merit, and the vacancies reserved for these categories shall be filled from these selection lists.