State of Bihar - Act
Rules for the Departmental Examination of Senior District Prosecutors, Bihar
BIHAR
India
India
Rules for the Departmental Examination of Senior District Prosecutors, Bihar
Rule RULES-FOR-THE-DEPARTMENTAL-EXAMINATION-OF-SENIOR-DISTRICT-PROSECUTORS-BIHAR of 1962
- Published on 16 November 1962
- Commenced on 16 November 1962
- [This is the version of this document from 16 November 1962.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Short title.
- These Rules may be called the Rules for the Departmental Examination of Senior District Prosecutors, Bihar.2. Definitions.
- In these Rules, unless there is anything repugnant in the subject or context,-3. Function and powers of the Central Examination Committee.
- The functions and powers of the Central Examination Committee shall be the same as have been specified in Rule 4 of the Rules for the Departmental Examination of Gazetted Officers published with Notification No. V/DE-109/61-A-13559, dated the 10th October, 1961.4. Subjects of Examination.
5. Liability of the Senior District Prosecutors.
- Senior District Prosecutors are required to pass the Departmental Examination specified in Rule 4.6.
7.
Officers appointed directly will have to pass the tests in drill and riding in the manner prescribed by the Inspector-General of Police, Bihar, who will also determine the date of the test and the Officers by whom it shall be conducted.8. Procedure for appearance at the examination.
- An Officer desirous of appearing at the Departmental Examination is required to send to the Inspector-General of Police, Bihar, through the proper channel, but not later than the 1st of May in the case of the first half-yearly examination and the 1st of September in the case of the second half-yearly examination, an application in the form given in Appendix III.9.
From the applications referred to in Rule 8 the Inspector-General of Police, Bihar, will prepare and send a consolidated statement showing the particulars of the Officers and the subjects in which they intend to appear, along with their applications, to the Secretary to the Committee latest by the 16th May/16th September for the first/second half-yearly examination.10.
On receipt of such applications, the Secretary to the Committee shall take necessary steps to inform the Centre Superintendents about the candidates permitted to appear at each Centre and may also issue admit-cards to the candidates for this purpose.11. Probation.
- An Officer will be appointed on probation for a period of two years:Provided that the period of continuous officiation if any, of an Officer promoted from the rank of District Prosecutor will be counted towards the period of probation.12. Confirmation.
- An Officer will be confirmed in his post after-13. Regulation of Increments.
- A probationary Officer appointed direct will be entitled to draw his first increment in the prescribed scale of pay as soon as the following conditions are fulfilled :-14.
After a probationary Officer appointed direct has rendered himself eligible for the first increment, he will be entitled to draw the second increment as soon as the following conditions are fulfilled :-15.
A probationary Officer appointed direct will be entitled to draw his third and subsequent increments on the anniversaries of the date from which he draws his second increments subject to the provisions regarding crossing of the efficiency bar. If his confirmation is delayed due to delay in fulfilling the departmental obligations, on confirmation, he will be allowed the pay at the stage to which he would have been entitled, had his increment not been withheld. No arrear pay will, however, be paid to any Officer.16.
An Officer will be allowed to cross the efficiency bar in the time-scale of his pay when the Government are satisfied that he is capable of performing all the duties ordinarily expected of a Senior District Prosecutor.Appendix I(See Rule 4.)Part I – Law
1. The examination in law shall be directed as far as feasible to points which frequently arise in every day working of the law courts and the papers to be answered with the aid of books shall be such as will thoroughly test the capacity of the examinees to understand the bearing of facts and to ascertain the law and apply it. Certain facts of probable occurrence in real life should be stated, and the examinee required to find out and apply the law applicable to such facts.
Only unannotated editions of Acts or Codes and Manuals issued by authority will be allowed in answering this paper.2. There will be only one standard of examination. There will be two papers, one without books and another with books. Each paper will carry 160 marks and will be of three hours duration. The minimum marks required for passing the examination in Law Paper I (without books) and Law Paper II (with books) will be 90 and 100, respectively.
3. The Acts and Code from which questions will be set in Law Paper I (without books) are shown below :-
4. In Law Paper II (with books) questions will be set from Acts, Rules and Manuals given below :-
Part II – Accounts
5. The text-books in accounts and the portions to be studied in the same are detailed below. The examination will be with the aid of books. The questions will be such as to test the practical acquaintance of the candidates with the principles and provisions of the books prescribed. There will be one paper of 3 hours duration carrying 160 marks, the minimum marks required for passing the examination in accounts will be 90.
Chapter XXIV
(Accounts).
Chapter 2
, Chapter 3 (except rules 61 to 66).
Chapter 4
, Chapter 5 (except rules 110 to 136).
Chapter 6
, (except rules 160,191 to 195).
Chapter 7
(except rule 162), Chapter 9.
Appendix I relating to powers conferred on Police Officers.Appendix 6 relating to Police Department, Appendices from 9 to 13.Part III – Hindi
6. There will be only one written paper in Hindi (in Devnagri script) earring 200 marks. The duration of the examination will be three hours. The marks will be distributed as follows:
7. There will be a viva-voce examination in Hindi which will carry 100 marks. The topics for the viva-voce examination will be as follows :-
8. An Officer has to obtain the minimum pass marks separately in the written examination and the viva-voce examination for being declared to have passed in Hindi.
9. The following books are recommended
Part I – . Compulsory examination in tribal language.
1. An Officer posted in any of the areas mentioned below must pass the compulsory examination in the tribal language noted against the district in which he is posted
1. Hazaribagh-Santhali.
2. Ranchi-Mundari.
3. Palamau-Oraon.
4. Singhbhum-Ho.
5. Santhal Parganas-Santhali.
6. Dhanbad-(only Chas and Chandan Kiari police-stations of Baghmara Sub-Division of the district of Dhanbad)-Santhali.
2. The tests which a candidate must undergo at the compulsory examination are as follows :-
3. (a) The standard prescribed for the compulsory examination is the lower standard. In order to pass by this standard, the examinee must obtain not less than 50 per cent of the marks allotted to each branch of examination and 66 ⅔ per cent of the aggregate.
4. Notwithstanding anything contained in paragraphs 2 and 3 above, the compulsory examination in the case of officer who has put in 15 years or more of services shall consist only of an oral test, in which the examinee must be able to converse freely with the people of the tribe, to understand and to make himself understood by them. In this test the examinee shall be declared to have passed, if he secures not less than 50 per cent of the marks.
5. If an officer is posted to one of the districts named in paragraph 1 of this Appendix and duly passes the examination in the tribal language prescribed for that district, and is subsequently posted to another district named in the same paragraph, for which a different tribal language is prescribed, it shall not be necessary for him to pass the examination in the tribal language of the latter district.
6. If an officer knows one of the languages mentioned in paragraph 1 of this Appendix as his mother tongue, and is posted to a district for which that very, language has been prescribed as the compulsory tribal language, he shall not be required to pass the compulsory examination in that language. If, however, he is posted to a district for which the prescribed tribal language is different from the tribal language which he knows as his mother tongue, he shall be required to pass the compulsory examination in the tribal language of that district.
7. Examinations in the tribal languages shall be held once in six months, in January and June each year. The Commissioners of Chotanagpur and Bhagalpur Divisions will be responsible for conducting these examinations. There shall be uniformity in the standard of examinations held in both the Divisions. The same set of question papers shall be set for examination in one particular language to be held on a particular date.The examination shall be held at the district Headquarters and the District Officer shall, under the supervision and control of the Commissioner, be made responsible for conducting the examination.
8. The prescribed text-books in the different tribal languages are the following :-
| Name of Language. | Name of prescribed text book. | |
| 1. | Santhali | Santhali praveshika parts I and II by Shri Doman Sah, 'Samir'Editor of the "Hor Sambad" published by Santhal Paharia, SevaMandal, Deoghar. |
| 2. | Mundari | A Mundari Grammer with Exercises by Rev. J. Hoffman S.J.Catholic Mission, Ranchi. |
| 3. | Oraon | Kath Ara Kath Billin Id-u by Dr. Christ Michael Tiga, K.B. Kadru,Ranchi. |
| 4. | Ho | Ho Kaji, by Shri Bhim Ram Sulanki, Chaibassa. |
9. Rewards will be given as mentioned below to officer who passes the examination mentioned in paragraph 1 of this Appendix, within the stipulated time, subject to the condition that from all rewards granted, any rewards previously drawn for the same language will be deducted.
Lower Standard-Rs. 750.Higher Standard-Rs. 1,000.Note I. - An officer, who appears only at the oral test, as provided in paragraph 4 above, shall not be entitled to any reward.Note II. - No reward shall be given to any officer for proficiency in a second language of the same group.The groups are-Group I-Ho, Mundari, Santhali;Group II-Oraon, Rajmahal Paharia;Group III-Nepalese Paharia or Khas Kura.10. The Commissioners conducting the examination will report to Government the names of officers declared to have passed by each standard.
Part I – Rules for the Optional Study of Tribal Languages.
11. Officers posted outside the areas mentioned in Part I of this Appendix will be eligible to appear at the optional examination in the languages noted below :-
Group I-Ho, Mundari, Santhali.Group II-Oraon, Rajmahal Paharia.Group III-Nepalese Paharia or Khas Kura.12. The tests which an Officer must undergo shall be as in Part I of this Appendix. In addition, the examination in Nepalese Paharia shall include a test in which the examinee must transliterate and translate into English or Hindi a paper in the current written (not printed) form of character of the language.
13. The standards of the optional examination and the percentage of marks required for passing by each standard shall be the same as for the compulsory examination in other tribal language laid down in paragraph 3 of this Appendix.
14. The examination shall be conducted under the control of the Commissioner, Chotanagpur and Bhagalpur Divisions, who will convene local committees for the purpose.
Commissioner of Bhagalpur.Group I-Santhali.Group II-Rajmahal Paharia.Group III-Nepalese Paharia.Commissioner of Chotanagpur.Group I-Ho and Mundari.Group II-Oraon.15. The rewards to be given to successful candidates will be as detailed below subject to the condition that from all rewards granted, any rewards previously drawn for the same language are deducted :-
| For all language except Nepalese Paharia. | |
| Lower Standard. | Higher Standard. |
| Rs. 750. | Rs. 1,000 |
| for Nepalese Paharia. | |
| Rs. 250. | Rs. 500. |