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 6] [Entire Act]

Union of India - Section

Section 264 in Government of India Act, 1935

264.

(1)Subject to the provisions of this section, there shall be a Public Service Commission for the Federation and a Public Service Commission for each Province.
(2)Two or more Provinces may agree-
(a)that there shall be one Public Service Commission for that group of Provinces; or
(b)that the Public Service Commission for one of the Provinces shall serve the needs of all the Provinces,
and any such agreement may contain such incidental and consequential provisions as may appear necessary or desirable for giving effect to the purposes of the agreement and shall, in the case of an agreement that there shall be one Commission for a group of Provinces, specify by what Governor or Governors the functions which are under this Part of this Act to be discharged by the Governor of a Province are to be discharged.
(3)The Public Service Commission for the Federation if requested so to do by the Governor of a Province may, with the approval of the Governor-General , agree to serve all or any of the needs of the Province.
(4)References in this Act to the Federal Public Service Commission or a Provincial Public Service Commission shall, unless the context otherwise requires, be construed as references to the Commission serving the needs of the Federation or, as the case may be, the Province as respects the particular matter in question.GOI.265