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 23 in The Insolvency and Bankruptcy Board of India (Employees' Service) Regulations, 2017

23. Kinds of leave.

(1)Subject to the provisions of these Regulations, the following kinds of leave may be granted to an employee:
(a)Casual leave and Special casual leave,
(b)Ordinary leave,
(c)Sick leave,
(d)Maternity leave or Paternity leave, as the case may be,
(e)Extraordinary leave,
(f)Accident leave, and
(g)Any other leave, as may be allowed by the Board from time to time.
(2)Full pay is admissible in case of leave of the kind mentioned in clauses (a), (b) or (d) of sub-regulation (1).
(3)Half-pay is admissible in case of leave of the kind mentioned in clause (c) of sub-regulation (1).
(4)No pay is admissible in case of leave of the kind mentioned in clause (e) of sub-regulation (1).
(5)Full pay is admissible for the first four months and half pay for the rest of the period in case of leave of the kind mentioned in clause (f) of sub-regulation (1).