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] [Section 27] [Entire Act]

State of Tamilnadu - Subsection

Section 27(2) in Tamil Nadu Pension Rules, 1978

(2)[ Any person appointed to a service or post on or before 31st December 1951 or after 31st December 1951, the case may be, availing himself of relaxation of age concession as one who participated in the National Movement, may add to his service qualifying or superannuation pension but not to any other class of pension the added years of service as under, namely: -
(i)In respect of appointment made on or before 31st December 1951:
The actual period by which his age at the time of recruitment exceeded thirty years or a period of five years, whichever is less.
(ii)In respect of appointment made after 31st December 1951:
The actual period by which his age at the time of recruitment of his service or the actual period by which his age at the time of recruitment exceeded thirty years or a period of five years, whichever is less.Explanation. - The provisions in clauses (a) and (b) of sub-rule (1) above shall not apply to those governed by this sub rule.] [Rule 27(2) added and Rule 27 renumbered as 27(1) - G.O.Ms.No.472, Finance (BG-1II) Department, dated 08-07-1981.][See Rule 27 (1)]
Serial No. Name of Post Maximum number of years that may be added toservice qualifying for superannuation pension
(1) (2) (3)
1. (a) District Munsifs  
  (b) Assistant Public Prosecutors, Grade I andGrade II  
  (c) Assistant State Prosecutors.  
  (d) Registrar, High Court, Chennai.  
  (e) Master, High Court, Chennai.  
  (f) Deputy Registrar, High Court, Chennai.  
  (g) Official Referee, High Court, Chennai. 5
  (h) First Assistant Registrar (Original Side],High Court, Chennai.  
  (i) Assistant Registrar, (Appellate Side), HighCourt, Chennai.  
  (j) Second Assistant Registrar, (Original Side),High Court, Chennai.  
  (k) Sub-Magistrate  
  (l) Official Assignee, High Court, Chennai,  
  (m) Deputy Official Assignee, High Court,Chennai.  
2. Health Officers 5
3. Civil Assistant Surgeons 2
4. (a) Director of Legal Studies 5
  (b) Professors, Law College 5
  (c) Lecturers, Law College (only in case ofDirect recruitment) 5
5. Directly recruited Chief Professors, PresidencyCollege, Chennai.-600 005 5
6. Prosecutive Officer 5
7. [Port Officer] [Rule 27(1) Entry 7 'Port Officer' to the Table added - G.O.Ms.No.276, Finance (Pension) Department, dated 20-03-1990 with effect from 6th December 1988.] 5
Note 1. - The Concession of added years of service qualifying for superannuation pension is admissible to Sub-Magistrates and Additional First Class Magistrate appointed in relaxation of age rule.Note 2. - Subject to other conditions of this Rule, an officer may add to his service qualifying for superannuation pension the actual period not exceeding one-fourth1 of the length of his service or the actual period by which his. age at the time of retirement exceed 30 years or a period of 5 years whichever is less.