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 Uttar Pradesh - Section

Section 105 in Rules under the United Provinces Excise Act, 1910

105.

(1)An application for leave other than casual leave should ordinarily reach the Excise Commissioner at least one month before the date on which it is desired that the leave should commence.
(2)When an Excise Inspector is working in a district included in the charge of an Assistant Excise Commissioner he shall submit his application for leave through the Assistant Excise Commissioner after first informing the Collector of the district of its contents. An application for leave which does not state that the Collector has been informed of its contents will ordinarily be returned by the Assistant Excise Commissioner to the Excise Inspector concerned.
(3)Application should be submitted direct by the Assistant Excise Commissioner to the Excise Commissioner in whose office the admissibility of the leave applied for will be verified.
(4)The Assistant Excise Commissioner or the Collector, as the case may be, will be informed by the Excise Commissioner of the orders passed on the applications.
(5)The following general instructions for the better regulation and control of leave are also laid down and they will be strictly enforced :
(i)Excise Inspectors have already been asked to give two months' intimation of their intention to proceed on leave and they have been told that in case they fail to give such intimation, their application for leave will be liable to be refused. Such notices will, of course, be not required when leave is wanted on medical grounds.
(ii)It is founded that applications for extension of leave are fairly common. On general grounds, it is desirable to discourage requests for extension of leave. Leave should not, as a rule, be applied for piecemeal. Excise Inspectors will, ordinarily be expected to make up their minds in the beginning about the total length of leave they require. Extensions of leave result in serious inconvenience and tend to cause much dislocation of work. Unless special circumstances exist, applications for extension will be refused except when the extension of leave is requested on medical grounds. When extension is desired for reasons of health, such applications must invariably be accompanied by a proper medical certificate. Similarly, applications for the initial grant of leave for reasons of health should also be supported by medical certificate.
(iii)Where an Inspector does not take leave exceeding one month, it will not, ordinarily, be possible to send a substitute from outside; but in cases where more than a month's leave is sanctioned, a substitute will, invariably, be arranged from outside and an Inspector in-charge of another circle will not be expected to hold additional charge of the circle.
(iv)Assistant Excise Commissioners should see that substitutes are provided for vacancies which will last for more than a month without avoidable delay.
(v)These orders apply to leave other than casual leave.