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 20 in Rajasthan Real Estate (Regulation and Development) Rules, 2017

20. Salary and allowances payable and other terms and conditions of service of Chairperson and Members of the Authority.

(1)The Chairperson and whole-time Members of the Authority shall be paid such salary and allowances as may be fixed by the State Government, from time to time, but if the Chairperson or a Member so appointed is or was in the service of the State Government or Central Government or any authority thereunder, he shall be paid a monthly salary equivalent to the last drawn salary at the post held by such person, prior to his appointment as Chairperson or a Member, as the case may be, of the Authority:Provided that if the Chairperson or a Member of the Authority before the date of assuming office as Chairperson or a Member, as the case may be, was in receipt of or being eligible to receive any pension in respect of any previous service under the Central Government or the State Government or any authority thereunder, his salary in respect of service as a Chairperson or as a Member, as the case may be, shall be reduced by the amount of that pension and dearness relief thereon, including any portion of the pension which may have been commuted.
(2)In case of persons re-employed after retirement, the provisions contained in the Rajasthan Service Rules, 1956 regarding leave and leave salary shall apply except the following, namely:-
(i)encashment of balance of Privileged Leave during the period of re-employment,
(ii)encashment balance of Privileged Leave on expiry of re-employment, and
(iii)medical leave.
(3)The other allowances payable to and conditions of service of the Chairperson and the whole-time Member of the Authority shall be such as may be determined by the State Government, from time to time.
(4)Every part-time member of the Authority, who is not a servant of the Government, shall be paid a sitting fee for each day he attends the meetings of the Authority as may be determined by the State Government, from time to time and they shall not be entitled to any other allowance.
(5)A person, who, on the date of his appointment as a Chairperson or a Member of the Authority, as the case may be, was in the service of the Central Government or the State Government shall be deemed to have been retired from service i.e. from the date on which he enters upon his office as Chairperson or a Member.