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]

Union of India - Section

Section 2 in Unique Identification Authority of India (Salary, Allowances and other Terms and Conditions of Service of Employees) Regulations, 2020

2. Definitions.

(1)In these regulations, unless the context otherwise requires, ?
(a)"Act" means the Aadhaar (Targeted Delivery of Financial and Other Subsidies, Benefits and Services) Act, 2016 (18 of 2016), as amended vide the Aadhaar and Other Laws (Amendment) Act, 2019 (14 of 2019);
(b)"Appellate Authority" means the Chairperson where the Chief Executive Officer is the Disciplinary Authority and the Chief Executive Officer or such other officer to whom such powers have been assigned by the Authority in respect of any class or level of officers by general or special order in other cases;
(c)"Authority" means Unique Identification Authority of India established under sub-section (1) of section 11 of the Act;
(d)"Chairperson" means the Chairperson of the Authority appointed on full-time or part-time basis under section 12 of the Act;
(e)"Chief Executive Officer" means the Chief Executive Officer of the Authority appointed under section 18 of the Act by the Central Government;
(f)"Competent Authority" means the Chief Executive Officer or such other officer to whom any of his power(s) and/or function(s) are delegated by the Authority by general or special order;
(g)"Disciplinary Authority" means the Chief Executive Officer or such other officer to whom any of his powers and/or functions are assigned by the Authority in respect of any class or level of officers by general or special order;
(h)"duty" includes -
(i)Service as a probationer,
(ii)Period during which an employee is on joining time or training authorised by the Authority,
(iii)Period spent on causal leave;
(i)"employee" means any person appointed by and on the rolls of the Authority and shall include the officers and other employees of the Authority;
(j)"Headquarter" means head office of the Authority as notified by the Central Government under Section 11 of the Act from time to time;
(k)"level" means the level specified in the pay matrix under the Central Civil Services (Revised Pay) Rules, 2016 as modified, amended or substituted from time to time;
(l)"pay matrix" means the pay matrix specified under the Central Civil Services (Revised Pay) Rules, 2016 as modified, amended or substituted from time to time;
(m)"post" means any post in a grade whether permanent or temporary mentioned in the First Schedule annexed to these regulations;
(n)"Regional Office" means regional offices of the Authority as notified by the Central Government under Section 11 of the Act from time to time,
(o)"service" includes the period during which an employee is on duty as well as on leave duly authorised by the Competent Authority, but does not include any period during which an employee is absent from duty without permission or overstays his leave, unless specifically permitted by the Competent Authority, and
(p)"Technology Centre" means offices for Central Identities Data Repository operations as notified by the Central Government under Section 11 of the Act.
(2)The words and expressions used in these regulations, but not defined, shall have the same meaning as respectively assigned to them under the Act.