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 6 in The Former Secretary Of State Service Officers (Conditions Of Service) Act, 1972.

6. Retirement of I.C.S. of members of Indian Administrative Service and I.P. members of Indian Police Service.

Notwithstanding anything contained in section 3 or section 4,-
(a)an I.C.S. member of the Indian Administrative Service, unless his service has been extended before the appointed day in 91 accordance with the rules and regulations then applicable or is extended on or after that day in accordance with the rules and regulations applicable to the other members of the Indian Administrative Service, shall retire compulsorily,-
(i)where he attains the age of fifty-eight years before the expiry of six months from the appointed day, on the date of expiry of the said period of six months or on the date on which he shall retire compulsorily in accordance with the rules applicable to him immediately before the appointed day, whichever date is earlier;
(ii)in any other case, on his attaining the age of fifty-eight years;
(b)the Central Government shall have and shall be deemed always to have had the power to require an I.C.S. member of the Indian Administrative Service or an I.P. member of the Indian Police Service, in consultation with the Government of the State on whose cadre he is borne and after giving to such member at least three months' previous notice in writing, to retire in public interest from service on the date on which such member completes thirty years of qualifying service or attains fifty years of age or on any date thereafter to be specified in the notice ;
(c)an I. C. S. member of the Indian Administrative Service or an I.P. member of the Indian Police Service may, after giving at least three months' previous notice in writing to the Government of the State on whose cadre he is borne, retire from service on the date on which such member completes thirty years of qualifying service or attains fifty years of age or on any date thereafter to be specified in the notice:
Provided that no member under suspension shall retire from service except with the specific approval of the Government of the State on whose cadre he is borne.Explanation.-For the purposes of clause (b) and clause (c), "qualifying service" means service qualifying for purposes of pension.