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] [Section 3] [Entire Act]

State of Uttar Pradesh - Subsection

Section 3(3) in Uttar Pradesh Public Service (Tribunals) Act, 1976

(3)A person shall not be qualified for appointment as Chairman, unless he-
(a)has been a Judge of a High Court, or
(b)has, for at least two years held the post of Vice-Chairman, or
(c)has been a member of the Indian Administrative Service who has held the post of a Secretary to the Government of India or any other post under the Central or the State Government equivalent thereto, and has adequate experience in dispensation of justice.