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 27] [Entire Act]

State of Bihar - Subsection

Section 27(a) in The Bihar Forest Service Rules, 1953

(a)Such of the candidates nominated by the Commission as may be selected by the Governor, shall be examined by a Medical Board convened by the Director of Health Services, Bihar. A candidate, who fails to obtain a medical certificate of his fitness in form C appended to these Rules, shall not be selected for deputation to the Forest College, Dehra Dun. The State Government will arrange for the medical examination of candidates by a Medical Board.