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 Bihar - Section

Section 1 in Bihar District Sub-Registrar and Sub-Registrar Recruitment Rules, 1973

1. Short title and commencement.

(a)There Rules may be called the Bihar District Sub-Registrar, and Sub-Registrar Recruitment Rules, 1973.
(b)They shall come into force at once.
(c)Definition. - In these Rules, unless there is anything repugnant in the subject or context-
(i)"Commission" means the Bihar Public Service Commission;
(ii)"Governor" means the Governor of Bihar;
(iii)"Government" means the Government of Bihar;
(iv)"Scheduled Castes" and "Scheduled Tribes" means Castes and Tribes specified in Scheduled Castes and Scheduled Tribes Order, 1950;
(v)"Services" includes posts of Sub-Registrar, District Sub-Registrars and Inspectors of Registration Offices;
(iv)"Direct Recruitment" means recruitment in the manner prescribed in rules in Part II.