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 Uttar Pradesh - Section

Section 15 in The U.P. Industrial Development Authorities Centralized Service Rules, 2018

15. Preferential Qualifications.

- A candidate who has-
(1)served in the Territorial army for a minimum period of two years, or
(2)obtained a 4B' certificate of National Cadet Corps, shall other things being equal, be given preference in the matter of direct recruitment.