Section 273(4) in Rajasthan Land Revenue (Land Records) Rules, 1957
(4)[(i) He must have passed the [10+2/Senior Secondary School Examination] [Substituted by GSR 72, Dated 5-10-1989; published in Rajasthan Gazette Part IV-C, Dated 14-5-92, p. 176.] or its equivalent any other examination recognised by the Government with minimum 45 per cent marks:[***] [Deleted '(Proviso)' by Notification No. G.S.R. 67, dated 29.12.2006 (w.e.f. 23.1.1958).](i)[ (a) He must have passed the 10+2/Senior Secondary School Examination or any other equivalent examination, recognised by the Government; and(b)'O' or higher level certificate course conducted by the Department of Electronics Accreditation of Computer Course (DOEACC) under the control of the Department of Electronics, Government of India;orComputer Operator and Programming Assistant (COPA)/Data Preparation and Computer Software (DPCS) certificate course organized under the National Council on Vocational Training/State Council on Vocational Training Scheme;orDiploma in computer Science/Computer Applications from a University established by law in India or from an Institution recognized by the Government;orDiploma in Computer Science and Engineering from Government recognized Polytechnic Institution;orRajasthan State Certificate Course in Information Technology (RSCIT) conducted by Vardhman Mahaveer Open University/ Kota under control of Rajasthan Knowledge Corporation Limited.] [Substituted by Notification No. G.S.R. 36, dated 1.6.2015, (w.e.f. 23.1.1958).](ii)Nationality. - A candidate for the appointment to the service must be:-(a)a citizen of India, or(b)a subject of Nepal, or(c)a subject of Bhutan, or(d)a Tibetan refugee who came over to India before the 1st January, 1962 with the intention of permanently settling in India, or(e)a person of Indian origin who has migrated to India from Pakistan, Burma, Ceylon and East African Countries of Kenya, Uganda and the United Republic of Tanzania (formerly Tanganyka and Zanziba) Zambiai, Malawi, Zaire and Ethiopia with the intention of permanently settling in India:Provided that candidate belongs to categories (b), (c), (d) and (e) shall be a person in whose favour a certificate of eligibility has been given by the Government of India.A candidate in whose case a certificate of eligibility is necessary may be admitted to the Examination and he may also provisionally be appointed subject to the necessary certificate being given to him by the Government.(iii)He must have attained the age of 18 years and must have not attained the age of [40 years] [Substituted '35 years' by Notification No. G.S.R. 49, dated 14.5.2018 (w.e.f. 23.1.1958).] on the first day of January next following the last date fixed for the receipt of applications:Provided:-(a)[ In case of candidates belonging to Scheduled Castes/Scheduled Tribes and other Backward Classes and women candidates belonging to General Category, the upper age limit shall be relaxed by 5 years and in case of women candidates belonging to SC/ST/OBC, the upper age limit shall be relaxed by 10 years;] [Substituted by Notification No. G.S.R. 67, dated 29.12.2006 (w.e.f. 23.1.1958).](b)that the upper age limit mentioned above shall not apply in the case of an ex-prisoner who had served under the Government on a substantive basis on any post before conviction and was eligible for appointment under the rules;(c)that the upper age limit mentioned above shall be relaxable by a period equal to the term of imprisonment served in the case of an exprisoner who was not overage before his conviction and was eligible for appointment under the rules:(d)that the persons appointed temporarily to the post of Patwari shall be deemed to be within the age limit had they been with the age limit when they were initially appointed even though they have crossed the age limit on the date fixed for the examination, and shall be allowed upto two chances had they been eligible as such at the time of their initial appointment;(e)that the Cadet Instructors shall be allowed to deduct from their actual age, the period of service rendered by them in the NCC and if the resultant age does not exceed the maximum age limit prescribed above;(f)notwithstanding anything contrary-contained in these Rules in the case of person serving in connection with the affairs of the state in substantive capacity, the upper age limit shall be [42 years] [Substituted '40 years' by Notification No. G.S.R. 67, dated 29.12.2006 (w.e.f. 23.1.1958).] recruitment to posts filled in by competitive examination:(g)that there shall be no age limit in the case of persons repatriated from East African countries of Kenya, Tanganika. Uganda and Zanzibar;(h)that the upper age limit mentioned above shall be relaxed upto 45 years for the persons repatriated from Burma and Ceylon on or after 1-3-1963 upto 29-2-1977 with a further relaxation upto 5 years in the case of persons belonging to the Scheduled Castes or the Scheduled Tribes.(iv)A candidate for recruitment to the post of Patwari must be in good mental and bodily health and free from any mental or physical defect likely to interfere with the efficient performance of his duties as a patwari and if selected must produce a certificate to that effect from a Medical Authority [as specified in sub-rule (10)] [Substituted 'notified by the Government for the purpose' by Notification No. G.S.R. 176, dated 7.2.2012 (w.e.f. 23.1.1958).].The Appointing Authority may dispense with production of such certificate in the case of candidate who is already serving in connection with the affairs of the State if he has already been medically examined for the previous appointment and the essential standards of medical examination of the two posts held by him are comparable for efficient performance of duties of the new posts and his age has not reduced his efficiency for the purpose.(v)The character of a candidate for direct recruitment to the service must be such as to qualify him for employment to the post of Patwari. He must produce a certificate of good character from the Principal/Academic Officer of the University, School or College in which he was last educated, and two such certificates written not more than six months prior to the date of application from two responsible persons not connected with his University or College or School and not related to him.Note 1. - A conviction by a court of law need not of itself involve the refusal of a certificate of a good character. The circumstances of the conviction should be taken into account and if they involve no moral turpitude or association with crimes of violence or with a movement which has as its object the overthrow by violent means of Government as bylaw established the mere conviction need not be regarded as a disqualification.Note 2. - Ex-prisoners who by their disciplined life while in prison and by their subsequent good conduct have proved to be completely reformed, should not be discriminated against on grounds of their previous conviction for purposes of employment in the service. Those who are convicted of offences not involving moral turpitude shall be deemed to have been completely reformed on the production of a report to the effect from the Superintendent, "Aftercare Home"or if there are no such homes in particular district, from the Superintendent of Police of that District.Those convicted of offences involving moral turpitude shall be required to produce a certificate from the Superintendent, After Care Home or if there are no such homes from the Superintendent of Police of the District endorsed by the Inspector General of Prisons, to the effect that they are suitable for employment as they have proved to be completely reformed by their disciplined life while in prison and by their subsequent good conduct in on After-care Home.(vi)No candidate who has more than one wife living shall be eligible for selection and appointment to the post of Patwari unless the Government after being satisfied that there are special grounds for doing so, exempt any candidate from the operation of this rule.(vii)No female candidate who is married to a person having already a wife shall be eligible for appointment to the service unless Government after being satisfied that there are special grounds for doing so, exempt any female candidate from the operation of this rule.(viii)No married candidate shall be eligible for appointment to the service if he/she had the time of his/her marriage accepted any dowry.Explanation:-For the purpose of this rule 'dowry' has the same meaning as given in the Dowry Prohibition Act, 1961 (Central Act 28 of 1961).