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] [Entire Act]

State of Rajasthan - Section

Section 2 in Rajasthan Public Service Commission (Conditions of Service) Regulations, 1974

2. Definitions.

- In these Regulations, unless the context otherwise requires,-
(a)"Chairman" means a Chairman of the Commission and includes an acting Chairman appointed by the Governor under article 316(IA) of the Constitution.
(b)"Commission" means the Rajasthan Public Service Commission.
(c)"Member" means a member of the Commission and includes the Chairman thereof.