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 331 in Rajasthan Municipalities Act, 2009

331. [ Deleted] [Section 331 Deleted vide Notification No. F. 2(33) Vidhi/2/2011, dated 22.9.2011 Published in Rajasthan Gazette Exty. Point4(A), dated 22.09.2011 w.e.f. 31.03.2011. Before Deletion Section 331 of the Act was as under :331. Consultation with Commission.-(1) As respects the service, the State Public Service Commission, hereinafter referred to as the Commission, shall in addition to its functions under the Constitution, be consulted (a) on all matters relating to appointments to the Service by direct recruitment, and (b) on all disciplinary matters affecting the members of the Service. (2) It shall be the duty of the Commission to advice on any manner referred to it under sub-Section (1). (3) It shall also be the duty of the Commission to conduct examinations, if necessary, for appointments to the Service or to any grade or category thereof. (4) The Commission shall include and embody, in its report presented under clause (2) of Article 320 of the Constitution, a report as to the work done by the Commission in relation to Service under this Section and such report shall be dealt with as provided in the said clause of the said Article.]