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 371D(2)] [Section 371D] [Entire Act]

Union of India - Subsection

Section 371D(2)(b) in Constitution of India, 1950

(b)specify any part or parts of the State which shall be regarded as the local area-
(i)for direct recruitment to posts in any local cadre (whether organised in pursuance of an order under this article or constituted otherwise) under the State Government;
(ii)for direct recruitment to posts in any cadre under any local authority within the State; and
(iii)for the purposes of admission to any University within the State or to any other educational institution which is subject to the control of the State Government;