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 9 in The Rajasthan State Pollution Control Board Employees Service Rules and Regulations, 1993

9. Nationality.

- A candidate for appointment to the Service must be:-
(a)a citizen of India,
(b)a Subject of Nepal, or
(c)a subject of Bhutan, or
(d)a Triobetan refugee who came over to India before the 01.01.1962 with the intention of permanently settling in India, or
(e)a person of Indian origin who has migrated from Pakistan, Burma, Ceylon and East African Countries of Kenya, Uganda and the united Republic of Tanazania, (formerly Tanganyika and Zanzibar, Zambia, Malavi, Zarire and Ethipoia), with the intention, of permanently settling in India.
Provided that a candidate belonging to categories (b), (c) (d) and (e) shall be a person in whose favour a certificate of eligibility has been issued by the Government of India:A candidate in whose case a certificate of eligibility is necessary may be admitted to an examination or interview conducted by the Board or other recruiting authority and he may also provisionally be appointed subject to the necessary certificate being given to him by the Government of India.