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 Punjab - Section

Section 9 in The Punjab State Warehousing Corporation Staff (Conditions of Service) Group A and Group B Service Regulations, 2002

9. Method of appointment and qualification.

(1)Appointment to a post in the Service shall be made in the manner specified against that post in Appendix 'B' :Provided that appointment to the posts of Financial Controller, Assistant Financial Controller, Marketing-cum-Custom Service Officer, Finance Executive and System Administrator shall be made by the Punjab State Warehousing Corporation in such manner, of such persons possessing such qualifications, on such terms and conditions and on such remuneration, as the said Corporation may decided from time to time.
(2)No person shall be appointed to a post in the service, unless he possesses the qualifications and experience as specified against that post in Appendix 'B' but knowledge of Punjabi upto Matric level for all the posts shall be essential :Provided that where an appointment to a non-technical post is offered to a war hero, who has been discharged from defence service or para military services account of disability suffered by him or by his widow or dependent member of his family under the instructions issued in this behalf by the State Government, the educational qualifications to be possessed by such persons shall be graduation from a recognized university and such a person shall also not be required to possess experience, if any, specified, therefor, at the time of initial recruitment.
(3)Appointment to the Service by promotion shall be made on the basis of seniority-cum-merit but no person shall have any right to claim promotion on the basis of seniority alone :Provided that for promotion to a post of a member of the Service, the minimum bench mark shall be "Very Good" in the case of a post falling in Group 'A' and 'Good' in the case of a post falling in Group 'B' and there shall be no suppression in such cases.