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 37 in Rajasthan Jails Subordinate Service Rules, 1998

37. Appointment to the Service.

- Appointment to posts in the service by direct recruitment or by promotion, as the case may Ire, shall be made by the Appointing Authority on occurrence of substantive vacancies, from the candidates selected under rule 34 in the order of merit and from the persons selected under rule 36 of these Rules.