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]

Securities And Exchange Board Of India - Section

Section 50 in Securities and Exchange Board of India (Employees' Service) Regulations, 2001

50. Employees to promote Board's interest.

(1)Every employee shall serve the Board honestly and faithfully and shall use his utmost endeavors to promote the interests of the Board and shall show utmost courtesy and attention in all transactions and dealings with the public, between the officers of Government and the Board.
(2)Every employee shall at all times :-
(a)maintain absolute integrity, good conduct and discipline ;
(b)maintain devotion and diligence to duty ; and
(c)do nothing which is unbecoming of an employee / a public servant.
(3)No employee shall in his official dealings with the public or otherwise adopt dilatory tactics or wilfully cause delays in disposal of the work assigned to him.
(4)No employee, shall, in the performance of his official duties or in the exercise of powers conferred on him, act otherwise than in his best judgement except when he is acting under the direction of his superior.
(5)Every employee shall take all possible steps to ensure the integrity and devotion to duty of all persons for the time being under his control and authority.