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 12 in The Rajasthan Judicial Service Rules, 1955

12. [ Nationality. [Substituted by Notification No. F. 19(81) Judi/74 dated 21-3-1978.]

- A candidate for appointment to the Service must be :-
(a)a citizen of India, or
(b)a subject of Nepal, or
(c)a subject of Bhutan, or
(d)a Tibetan refugee who came over to India before the 1st January, 1962 with the intention of permanently settling in India; or
(e)a person of Indian origin who has migrated from Pakistan, Burma, Sri Lanka, East African countries of Kenya, Uganda and United Republic of Tenzania (formerly Tanganyaka and Zanzibar) Zambia, Malawi, Zaire and Ethopia, 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 Commission or other recruiting authority and he may also provisionally be appointed subject to the necessary certificate being given to him by the Government.] [Substituted vide Notification No. F. 1(1) DOP/A-II/86 dated 13-5-1994 published in Rajasthan Rajpatra Part IV (C) Extraordinary, dated 16-5-1994.]