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 6] [Entire Act]

State of Punjab - Subsection

Section 6(2) in The Punjab School Education Board Employees (Conduct) Regulations, 1978

(2)
(i)No Board's employee shall except with the previous sanction of the Chairman, permit his son, daughter or other dependent to accept employment in any company or firm with which he has official dealings or in any other company or firm having official dealings with the Board :
Provided that where the acceptance of the employment cannot await prior permission of the Chairman or is otherwise considered urgent, the matter shall be reported to Chairman and the employee may be accepted pervisionally subject to the permission of the Chairman.
(ii)A Board's employee shall, as soon as he becomes aware of the acceptance by a member of family of an employment in any company or firm, intimate such acceptance to the prescribed authority and shall also intimate whether he has or has had any official dealings with that company or firm.