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 Rajasthan - Section

Section 10 in The Rajasthan Financial Corporation Staff (Revised Pay Scales) Regulations, 1983

10. Stepping up of pay.

(a)Where as result of fixation of pay in the Revised pay scale a junior Corporation employee whose existing pay in the existing pay scale was equal to or less than the existing pay of his senior begins to draw more pay than his senior, the pay of such senior Corporation employee shall be stepped up to equal that of his junior from the date the pay of the junior employee becomes more than that of his senior subject to fulfilment of the following conditions:-
(i)Both the junior and senior employees belong to the same class of post and are drawing pay in the same time scale of pay before fixation of pay in the Revised pay scale.
(ii)The anomaly is directly attributable to fixation of pay under Revised pay scale only.
(iii)To authority competent to make Substantive appointment on the class of post to which both the employee belong certifies that there is no dispute about the inter se seniority of senior/junior Corporation employee.
(b)The next date of increment of the senior Corporation employee in the Revised pay scale shall be after completion of full incremental period of one year from the date on which stepping up of pay was granted.