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 5] [Entire Act]

Union of India - Subsection

Section 5(1) in The Bureau of Indian Standards (Terms and Conditions of Service of Employees) Regulations, 2007

(1)No person shall be eligible for initial appointment to any post unless -
(a)he has attained the age of eighteen years; and
(b)he is citizen of India or belongs to such category of persons as may be eligible for appointment under the Central Government.