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 Assam - Section

Section 22 in Assam Employees PRANAM Act, 2017

22. Second appeal before the Commission.

(1)The parents/divyang sibling who, does not receive a decision from Appellate Authority within the time specified in the section 15, or any employee or the parents/ divyang sibling aggrieved by a decision of the Appellate authority, as the case may be, may within sixty days from the expiry of such period or from the receipt of such a decision from the Appellate Authority prefer an appeal before the Commission:Provided that the Commission may admit the appeal after the expiry of the period of sixty days if it is satisfied that the appellant was prevented by sufficient cause from filing the appeal in time.
(2)An appeal under this section shall be disposed of by the Commission within ninety days of the receipt of the appeal or within such extended period not exceeding a total of one hundred twenty days from the date of filing thereof, as the case may be, for reasons to be recorded in writing.,
(3)The decision of the Commission, as the case may be, shall be final and binding on ail concerned,
(4)In its decision, the Commission has the power to,-
(a)require the designated authority or appellate authority to take any such steps as may be necessary to secure compliance with the provisions of this Act and impose any of the penalties provided under this Act;
(b)grant the amount of apportioned salary of an employee to the dependent parents/divyang sibling not exceeding 10% of the gross salary being paid to the employee except in exceptional cases only where it may go upto 15% of toe monthly gross salary, with a direction to the Designated Authority to sanction the amount and cause payment of the apportioned salary through the Drawing and Disbursing officer directly to the grantee with effect from the succeeding month;
(c)reject the appeal, with cogent reasons to be recorded in writing and inform all concerned;
(d)any other orders as deem fit and proper, but not inconsistent with the provisions of the Act.
(5)The Commission shall give notice of its decision, including any right of appeal, to the complainant and the designated or appellate authority.
(6)The Commission shall decide the appeal in accordance with such procedure as may be prescribed by rules made under this Act.