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 Jammu-Kashmir - Section

Section 3 in Jammu and Kashmir Civil Services (Revised) Pay Rules, 2018

3. Definitions.

- In these rules, unless the context otherwise requires,-
(i)"existing basic pay" means the pay drawn in the prescribed existing Pay Band and Grade Pay or Pay in the existing pay scale ;
(ii)"existing Pay Band and Grade Pay" in relation to a Government servant means the Pay Band and the Grade Pay applicable to the post held by the Government servant as on the date immediately before the commencement of these rules whether in a substantive capacity or in officiating capacity ;
(iii)"existing scale" in relation to a Government servant means the pay scale applicable to the post held by the Government servant as on the date immediately before the date of commencement of these rules, whether in a substantive, temporary or officiating capacity ;
(iv)"existing pay structure" in relation to a Government servant means the present system of Pay Band and Grade Pay or the Pay Scale applicable to the post held by the Government servant as on the date immediately before the commencement of these rules whether in a substantive, temporary or officiating capacity.
Explanation. - The expressions "existing basic pay", "existing Pay Band and Grade Pay" and "existing scale", in respect of a Government servant who on the 1st day of January, 2016 was on deputation out of State or on leave or on foreign service, or who would have on that date officiated in one or more lower posts but for his officiating in a higher post, shall mean such Basic Pay, Pay Band and Grade Pay or Scale in relation to the post which he would have held but for his being an deputation or on leave or on foreign service or officiating in the higher post, as the case may be ;
(v)"existing emoluments" mean the sum of (i) existing basic pay and (ii) existing dearness allowance at index average as on 1st day of January, 2006 ;
(vi)"pay matrix" means Matrix specified in Part A of the Schedule, with Levels of Pay arranged in vertical cells as assigned to corresponding existing Pay Band and Grade Pay ;
(vii)"Level" in the Pay Matrix means the Level corresponding to the existing Pay Band and Grade Pay specified in Part A of the Schedule ;
(viii)"pay in the level" means pay in the appropriate Cell of the Level as specified in Part A of the Schedule ;
(ix)"revised pay structure" in relation to a post means the Pay Matrix and the Levels specified therein corresponding to the existing Pay Band and Grade Pay of the post unless a different revised Level is notified separately for that post ;
(x)"basic pay" in the revised pay structure means the pay drawn in the prescribed Level in the Pay Matrix ;
(xi)"revised emoluments" means the pay in the Level of a Government servant in the revised pay structure ; and
(xii)"Schedule" means a schedule appended to these rules.