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]

State of Tamilnadu- Act

Service Statutes of the Establishment of the Tamil Nadu Dr. M.G.R. Medical University, Chennai

TAMILNADU
India

Service Statutes of the Establishment of the Tamil Nadu Dr. M.G.R. Medical University, Chennai

Rule SERVICE-STATUTES-OF-THE-ESTABLISHMENT-OF-THE-TAMIL-NADU-DR-M-G-R-MEDICAL-UNIVERSITY-CHENNAI of 1800

  • Published on 1 January 1800
  • Commenced on 1 January 1800
  • [This is the version of this document from 1 January 1800.]
  • [Note: The original publication document is not available and this content could not be verified.]
Service Statutes of the Establishment of the Tamil Nadu Dr. M.G.R. Medical University, ChennaiIn exercise of the powers conferred by Section 42 of the Tamil Nadu Dr. M.G.R. Medical University, Chennai, Act, 1987 (Tamil Nadu Act 37 of 1987), the Governing Council of the Tamil Nadu Dr. M.G.R. Medical University, Chennai, hereby makes the following statutes :

1. Short title.

- These Statutes shall be called the "Service Statutes of the Establishment of the Tamil Nadu Dr. M.G.R. Medical University, Chennai".

2. Application.

- These statutes shall be applicable to all employees of the University not regulated by separate statutes framed in accordance with the provisions of the Act and the Statutes. These statutes shall apply to the academic and other teaching staff of the University in so far as they are not inconsistent with separate statutes that govern their conditions of service.In the case of those on foreign service from Government Departments, Local Bodies, or any other Universities, or Public Sector undertakings, these statutes shall be subject to specific terms and conditions, if any, on which, services of the persons concerned are lent on foreign service to the University.In respect of appointments on contract basis, the conditions of contract shall prevail over these statutes. In regard to matters not specifically dealt with in the contract agreement, the provisions in these statutes shall apply.

3. Commencement.

- They shall come into force from the date of assent of the Chancellor.

4. Definitions.

- In these statutes, unless the context otherwise requires,-
(i)"Act" means the Tamil Nadu Dr. M.G.R. Medical University, Chennai Act, 1987 (Tamil Nadu Act 37 of 1987) as amended from time to time;
(ii)"Appointing Authority" in respect of posts in the University means the authority empowered to make appointments under the Act and the Statutes;
(iii)"Department" means the University Department of Teaching and Research;
(iv)"Employee" means an employee of the Tamil Nadu Dr. M.G.R. Medical University, Chennai;
(v)"Governing Council" means the Governing Council of the Tamil Nadu Dr. M.G.R. Medical University, Chennai;
(vi)"Government" means the Government of Tamil Nadu;
(vii)"Registrar" means the Registrar of the Tamil Nadu Dr. M.G.R. Medical University, Chennai;
(viii)"University" means the Tamil Nadu Dr. M.G.R. Medical University, Chennai;
(ix)"Vice-Chancellor" means the Vice-Chancellor of the Tamil Nadu Dr. M.G.R. Medical University, Chennai.

5. Classification of employees.

- The employees of the University shall be classified as follows:Group "A"Employees in the post on the scales of Pay, the minimum of which is Rs. 3,000 and above.Group "B"Employees in the post on the scales of pay, the minimum of which is Rs. 1,640 and above but below Rs. 3,000.Group "C"Employees in the posts on the scales of pay, the minimum of which is Rs. 775 and above but below Rs. 1,640.Group "D"Employees in the posts on the scales of pay, the minimum of which is below Rs. 775.

6. Recruitment-Mode of recruitment.

(1)Recruitment to the various posts shall be made by any one or more of the following methods :
(a)by direct recruitment;
(b)by transfer;
(c)by promotion;
(d)on foreign service from Central or State Government or other Universities or from Public Sector Undertakings or from Local Bodies;
The method of recruitment, appointing authority for each category, qualifications and experience shall be as detailed in the Appendix-LExplanation. - Direct recruitment shall be made only by obtaining list of qualified candidates from the Employment Exchange as per Government Orders in force in this regard. However, if eligible candidates are not available from the Employment Exchange, after obtaining a non-availability certificate from the Employment Exchange, the University shall recruit through advertisement in the Press or through any other mode of recruitment as specified in the Statutes.
(2)The University may engage on contractual basis for a specific period any qualified person to any of the posts in the University.
(3)Rule of Reservations : The rules of communal reservation and reservation for women as in force in the Tamil Nadu Government Service from time to time shall apply in the case of all direct recruitment.
(4)Criteria of promotion : All promotions, except in respect of Group 'D' posts, shall be by selection based on merit and ability, seniority being considered only when merit and ability are approximately equal.
(5)Selection Committee: Except in the case of appointments otherwise stated, all appointments of teaching staff and Librarian shall be made by the Governing Council from the panels recommended by Selection Committee, constituted for this purpose as provided in Section 64 of the Act. Except in the case of appointments, otherwise stated in the Act, all appointments of administrative and other non-teaching staff shall be made by the Governing Council or by the Vice-Chancellor (as the case may be), if the Governing Council has delegated its powers, from the panel recommended by the Selection Committee constituted. Such Selection Committee constituted shall consist of the members as shown below,-Groups "A" and "B"Vice-Chancellor.. ChairmanTwo Governing Council Members .. MembersOne Expert in the area concerned .. MemberThe Registrar.. MemberGroup "C"

1. The Registrar.

2. One Governing Council Member.

3. One Expert.

Group "D"The Registrar and two other persons of whom one shall be a Governing Council Member.The members of the Selection Committee shall be appointed for every selection by the Vice-Chancellor.
(6)
(a)Qualification, age, etc.: The age, qualifications and experience to various posts shall be as indicated in Appendix-I. All appointments made by the appointing authority shall be deemed to have been made on behalf of the University.
(b)Appointing the Deputationists: Nothing contained in these statutes regarding age shall preclude any employee who has been appointed on foreign service from Central or State Government, or other Universities or from Public Sector State undertakings or from Local Bodies from being appointed in comparable posts, if he is found to be suitable for absorption in the University service.
(c)Special qualification for technical persons : Nothing contained in these Statutes shall preclude the prescription of any special qualifications by the Governing Council for the technical personnel as additional qualifications (essential and desirable) as and when required.
(d)Revision of qualification: Nothing contained in these Statutes shall preclude the Governing Council from revising the educational qualifications and age limit in accordance with the recommendations of the University Grants Commission for teaching posts.

7. Submission of certificate.

- Every person appointed to the service of the University by direct recruitment shall, before actually joining the service of the University, produce-
(a)Evidence of age;
(b)Evidence of educational qualification; and
(c)A certificate of medical fitness from a Medical Officer not below the rank of a Civil Surgeon for the categories of posts included in groups 'A' and 'B' and not below the rank of an Assistant Surgeon for categories of posts included in Groups /C/ and 'D' that he is physically fit for the posts for which he is to be appointed and that he does not suffer any disability and contagious diseases which would affect the discharge of his duties in the University.

8. Temporary appointments by the Vice-Chancellor.

- Where it has become necessary owing to an emergency to fill immediately a vacancy in any post, and there would be undue delay in filling up the vacancy in accordance with the Statutes, the Vice-Chancellor may fill the vacancy by appointing a person from among the persons sponsored by the Employment Exchange, temporarily for a period not exceeding one year or such appointee is replaced by a regularly selected candidate whichever is earlier, pending such appointment in accordance with the statutes, subject to the fact that such temporary appointees shall have all qualifications prescribed for that post. Such temporary appointments shall be reported to the Governing Council in the next meeting that immediately follows.

9. Probation-Period of probation.

- Every directly recruited employee of the University, shall be on probation for a period of two years on duty within a continuous period of three years from the date of joining duty in the service of the University;Provided that in the case of Group 'D' employees, the probation shall be for a period of one year on duty within a continuous period of two years from the date of joining duty;Provided further that in the case of employees holding posts in one Group and promoted to posts in another Group shall be on probation for a period of one year on duty within a continuous period of two years from the date of taking charge of such higher post.

10. Completion of probation.

- On completion of the period of probation, an assessment of the work of the probationers shall be made and on the basis of such an assessment, the appointing authority may either declare him to have completed his probation satisfactorily or extend his probation by such period as it considered necessary, not exceeding one year to make a further assessment of his suitability provided that such orders shall be issued within six months from the normal date on which he would have completed the probation or terminate his services. If no assessment at the end of the extended period of probation, his work is found to be not satisfactory, his probation may be terminated and he be discharged from sendee after being given a reasonable opportunity of showing cause against the proposed termination of his probation.An order either declaring satisfactory completion of probation or terminating probation shall be issued within six months from the completion of normal period of probation or such extended period of probation as the case may be. If no such orders are issued within the period stipulated, he shall be deemed to have completed his probation satisfactorily.

11. Mode of assessment of academic.

- A committee presided over by the Vice-Chancellor and consisting of the Head of the Department concerned, and a Senior Faculty next in rank in the concerned Department shall evaluate the work of the probationer and make recommendations whether he can be declared as having completed his probation satisfactorily or otherwise.

12. Furnishing of security and agreement.

(1)Security deposit: Any person appointed to the categories for which security is considered necessary by the Governing Council shall furnish the security in cash or in any other manner as prescribed by the Governing Council from time to time. The Vice-Chancellor may permit any part of the security to be collected from the pay of the individual in instalment.
(2)Agreement for probationers or contract appointments : All employees appointed on probation or on contract other than the persons appointed on foreign service terms shall execute an agreement in favour of the University in the form as may be prescribed, on a stamped paper.
(3)Agreement after completion of probation : All employees after satisfactory completion of the prescribed period of probation shall execute an agreement in favour of the University in the form as may be prescribed, on a stamped paper.

13. Notice for leaving employment.

(1)Notice by Member : An approved probationer other than the staff in Group 'D' shall not leave or discontinue service on his own accord without first giving three calendar months notice or by paying an amount equivalent to his salary of three months in lieu of the notice. The appointing authority shall have the .right to accept or refuse the request on valid grounds.
(2)Notice by others : A probationer or a temporary employee of any group and a regular employee of Group 'D' shall not leave or discontinue service on his own accord without first giving one calendar months' notice or by paying an amount equivalent to his salary of one month in lieu of the notice.

14. Age of retirement and re-employment.

- An employee of Groups A, B and C shall retire from the University service on the last day of the month in which he completes his 58th year of age in respect of non-teaching and at the end of academic year in which he completes his 60th year of age in respect of teaching staff. Group 'D' employee shall retire on the last day of the month in which he completes 60th year of age.

15. Compulsory/Voluntary retirement: Notice issuance.

(1)
(a)Procedure for compulsory retirement of teaching staff : Notwithstanding anything contained in these statutes, the Governing Council on the basis of recommendations made by a Committee constituted by it every year for the purpose of review, shall, if it is of the opinion that it is in the interest of the University, have the absolute right to retire any University Teaching Staff by giving him notice of not less than three months in writing or three months salary in lieu of such notice, after he has attained the age of fifty years, or completed twenty-five years of qualifying service.
(b)Procedure for voluntary retirement of Teaching Staff: Any teaching staff after completion of a qualifying service of 20 years or attaining the age of fifty may opt to retire by giving notice not less than three months in writing to the Governing Council. He may also withdraw the notice of voluntary retirement subsequently but before expiry of the period of notice with the approval of the Vice-Chancellor.
(2)Procedure for compulsory retirement/voluntary retirement of non-teaching staff: Notwithstanding anything contained in these statutes, the Governing Council on the basis of the recommendations made by the Committee constituted by the Governing Council every year for the purpose of review shall, if it is of the opinion that it is in the interest of the University, have the absolute right to retire any University non-teaching employee by giving him notice of not less than three months in writing or three months salary in lieu of such notice, when he has attained the age of fifty years or after he has completed twenty-five years of qualifying service. Any non-teaching staff who has attained the age of fifty years or after his completion of twenty years of qualifying service may likewise opt to retire after giving notice of not less than three months in writing to the Governing Council. He may also with draw the notice of voluntary retirement subsequently but before expiry of the period of notice with the approval of the Vice-Chancellor.Explanation No. I. - In computing the notice period of three months, the date of service of the notice shall be excluded; and the period if any spent on leave during the notice period shall also be excluded.Explanation No. II. - When an University employee under suspension or against whom disciplinary action is pending seeks to retire voluntarily under this statute, the Governing Council may withhold the permission sought for.
(3)Review petition : Any employee compulsorily retire either under sub-statute (1) or sub-statute (2) above, may file a review petition within two months to the Governing Council from the date of receipt of orders of the Governing Council. A Review Committee which shall be specifically constituted every year for this purpose of the Governing Council shall consider and make its recommendations to the Governing Council. The decision of the Governing Council thereon shall be final.

16. Scale of pay and allowances.

(1)Pay and revision of pay : The scales of pay admissible to various categories of posts in the University shall be fixed as given in Appendix II. The dearness allowance, house rent allowance and city compensatory allowance shall be as per the rules applicable to the employees of the Government of Tamil Nadu from time to time.
(2)Sanction of advance increments : All appointments by direct recruitment shall ordinarily be made at the minimum of the scale of pay prescribed for the post, provided, however, that the Governing Council in special cases may authorize fixation of pay at a higher stage in the pay scale for reasons to be recorded in writing. Such higher fixation shall be subject to a maximum of five additional increments unless it is a question of protecting the previous emoluments of the selected candidates.
(3)Applicability of F.R. : The Fundamental Rules of the Tamil Nadu Government shall apply in general regarding pay fixation, increments, joining time, foreign service, additional charge, wherever it is not inconsistent with any of the provisions under these statutes and the Act.
(4)Creation and filling up of temporary posts: Whenever the University creates a temporary post for a specified period not exceeding two years at a time, the Governing Council may prescribe ad hoc statutes to govern the recruitment, qualifications, scale of pay, etc.

17. Record of service.

(1)Service records : A record of service of each employee of the University shall be maintained in the form and manner as in Government service to include all details of service, pay drawn, leave and punishments.
(2)Performance appraisal file : An open annual performance appraisal file of the employees of the University shall also be maintained.

18. Leave.

(1)The Tamil Nadu Leave Rules, 1933, as amended from time to time, shall be made applicable to the employees of the University.
(2)It shall be competent for the Vice-Chancellor to sanction leave either by himself or by such other officers of the University as may be authorized by the Vice-Chancellor in this behalf from time to time;Provided that in respect of study leave and leave out of India, the competent authority to sanction leave shall be the Governing Council.
(3)Casual Leave : The employees of the University may be permitted to avail casual leave on the same terms as applicable to the employees of the Tamil Nadu Government.
(4)Recall to Duty : Leave cannot be claimed as a matter of right and when the exigencies of the service demand, discretion to refuse or revoke leave of any description is vested with the authority empowered to grant it viz., the Governing Council, the Vice-Chancellor and such other officers authorized in this regard.
(5)Not to be employed during leave : A University employee on leave shall not accept or take any employment or service to receive any remuneration. Wilful absence from duty after the expiry of leave may be treated as misconduct which will involve disciplinary action.
(6)Leave Travel Concession: The University employees will be eligible for Leave Travel Concession on the same terms as applicable to the employees of the Tamil Nadu Government.
(7)Special Provident Fund-cum-Gratuity Scheme : The University employees will be eligible for Special Provident Fund-cum-Gratuity Scheme on the same terms as applicable to the employees of the Tamil Nadu Government.

19. Disciplinary control and appeal.

(1)Causes for imposing penalties : The following penalties may, for good and sufficient reason including breach of any of the statutes and laws of the University or negligence, inefficiency, in subordination or failure to show due diligence and attention in the discharge of his duties or failure to conform to the instructions of his superiors or any irregularities in the discharge of his duties, or any criminal offence involving moral turpitude, be imposed upon every employee of the University.
(a)Minor Penalties:
(i)Censure;
(ii)Withholding of increment without cumulative effect;
(iii)Fine not exceeding Rs. 25 (rupees twenty five only) at a time in the case of employees of Group "D".
(iv)Withholding of promotion;
(v)Recovery from pay of the whole or part of the any pecuniary loss caused to the University by negligence or breach of orders;
(vi)Recovery from pay to the extent necessary of the monetary value equivalent to the amount of reduction to a lower stage in a time scale ordered where such an order cannot be given effect to;
(vii)Recovery from pay to the extent necessary of the monetary value equivalent to the amount of increments ordered to be withheld where such an order cannot be given effect to;
(viii)Suspension, where a person has already been suspended in contemplation of an enquiry into grave charges or a pending enquiry, to the extent considered necessary by the authority imposing the penalty.
(b)Major Penalties:
(i)Reduction to a lower rank in the seniority list or to a lower post or time scale or to a lower stage in time scale;
(ii)Withholding of increments with cumulative effect;
Explanation. - Where an order of withholding of increment with cumulative effect cannot be given effect to the monetary value equivalent to three times the amount of increments ordered to be withheld may be recovered.
(iii)Compulsory retirement as a measure of punishment;
(iv)Removal from service; and
(v)Dismissal from service.
(2)
(a)Disciplinary Authorities : The authorities competent to impose penalties and the appellate authorities and period allowed for appeal shall be as indicated in Appendix IV The delay in preferring appeal up to thirty days may be condoned by the appellate authorities. Any appeal to the Governing Council should be addressed to the Registrar who is the ex-officio Secretary of the Governing Council.
(b)Power to suspend employees : The Vice-Chancellor in the case of any teaching staff and non-teaching employee of Group "A" of the University, the Registrar in the case of non-teaching staff of "B". C Groups and the Deputy Registrar in-charge of Establishment in the case of employees in Group 'D' are empowered to place them under suspension, pending enquiry if in their opinion and continuance of the employee in service will be detrimental either to the enquiry contemplated or enquiry pending.
(c)Period of suspension: The period of suspension should not normally exceed six months. If the period is to be extended beyond six months for specific reason, an order to this effect shall be issued within the said six months, with the approval of the Governing Council in cases of persons placed under suspension by the Vice-Chancellor and with the approval of the Vice-Chancellor in cases of persons placed under suspension by the Registrar or the Deputy Registrar.
(d)Subsistence allowance : During such period he shall receive a subsistence allowance equivalent to 50 per cent of his pay, but will not be entitled to draw any allowances on special pay, other than dearness allowance, related to the subsistence allowance. He shall, however, be eligible to draw city compensatory allowance and house rent allowance, if admissible.
(e)A review may be made six months after the date of suspension for considering the sanction of subsistence allowance of an enhanced rate upto 75 percent of his pay if the enquiry is prolonged for no fault of the employee concerned.
(f)Authority to revoke suspension : The Deputy Registrar in cases where he himself orders the suspension of an employee, can revoke the order of suspension at any time. The Registrar can revoke the order of suspension issued by himself or by the Deputy Registrar at any time. The Vice-Chancellor can revoke orders of suspension issued by himself or by the Registrar or by the Deputy Registrar at any time.
(g)Imposing Minor and Major Penalties : Before imposing any of the minor penalties, the delinquent employee shall be given an opportunity to explain his position. Before inflicting any of the major penalties, the default of the delinquent employee shall be reduced to a form of charge or charges together with the grounds for the charges and served on him. He shall be required to state whether he requires an oral enquiry or a personal hearing or both and he shall be supplied with a form of questionnaire for his purpose. The details of witnesses to be examined in support of the charges should also be sent to him along with the charge memorandum. On receipt of the statement of the defence from the delinquent, an oral enquiry or a personnel hearing or both as desired by the delinquent has to be conducted by appointing an Enquiry Officer who shall record the proceedings of the enquiry and submit his report of enquiry indicating whether the charge stands proved or not. The disciplinary authority, after examining the said report and all other relevant documents shall decide the case and pass final orders.
(h)Suspension by the Vice-Chancellor : The Vice-Chancellor may take charges of the proceedings of an enquiry at any stage of the enquiry and complete or cause to complete the enquiry in the manner he thinks fit in the interest of the University.

20. Conduct and Discipline.

(1)No University employees shall take part in any act or movement which is calculated in the judgment of the Governing Council to bring the University into disrepute. It shall be the duty of everyone of the employee. To honour the confidence reposed in him by the University, and not to divulge any information obtained by him in the course of his official duties of outsiders on to make any use of which would be improper.
(2)No University employee shall indulge in any criticism of the University administration in such manner as savours of defiance and insubordination or causes or is likely to cause embarrassment to the administration.
(3)No University employee shall associate himself with or take active part in politics. The Governing Council decision on this aspect of an employee's conduct shall be final.
(4)Employees shall not submit applications directly for appointment to higher posts in the University or for advance increments or for other kinds of preferment.But, they may submit their claims to higher posts through the Officers under whom they work if they have any special representations to make.
(5)A whole-time University employee may be entrusted with any work connected with the University, academic or administrative, as required by the proper authority without any liability to meet the claim for additional remuneration. He shall not accept while in University Service additional employment or any employment on part-time basis with or without emoluments or honorary work without the previous sanction of the Vice-Chancellor or any other competent authority in writing.
(6)Persons on appointment and employees on transfer to posts dealing with cash, stores and other valuables including books shall, at the discretion of the Governing Council, furnish security to the University for such amount and of such character as may be determined by the Governing Council. This shall be a condition attached to the post and shall not entitle the employee concerned,, who fills the post to claim any additional remuneration or compensation or privilege-on this account.
(7)The conduct and functioning of all those paid out of University funds shall be brought under the purview of the Director of Vigilance and Corruption constituted by the Government of Tamil Nadu. The Registrar and the Vice-Chancellor will be the authority to make requisition for a preliminary enquiry and order a detailed enquiry by the Director of Vigilance and Anti-Corruption in respect of C and D groups and A and B groups respectively. In the case of the Vice-Chancellor, no preliminary enquiry shall be made by the Director of Vigilance and Anti-Corruption without a specific order of the Chancellor.

21. Pension-cum-Gratuity.

- The rules governing the "pensionery benefits", including the encashment, of earned leave at the time of retirement/superannuation and Death-cum-Retirement Gratuity of the Government of Tamil Nadu, as amended from time to time, shall be made applicable to the officers of the staff of the Tamil Nadu Dr. M.G.R. Medical University, Chennai.

22. Group Insurance.

(1)Every member of the teaching and non-teaching staff of the University shall subscribe to the Group Insurance Scheme instituted by the University.
(2)In the event of death of an employee during period of service a sum of Rs. 40,000 (Rupees forty thousand only) will be paid as relief to the nominee of the employee. A subscription of Rs. 5 (Rupees five only) per mensem will be deducted from the salary of the employees. The nomination as prescribed shall be executed by every employee.

23. Travelling Allowance and Transfer Travelling Allowance.

- The Tamil Nadu Travelling Allowance Rules are applicable to the University employees. The rates of Travelling Allowance and Daily Allowance shall be adopted as in the case of Government Servants for all University employees, and special rates as shown in the Appendix III shall be adopted for particular group of officers of the University and members of the various authorities and committees :Provided that the Vice-Chancellor may, in exceptional cases, allow Travelling Allowance at the rates higher than those admissible under this statute.
(2)Transfer Travelling Allowance shall be paid to the employees as per Tamil Nadu Government Rules.

24. Leave Travel Concession.

- The Employees of the University shall be eligible to avail themselves of the Leave Travel Concession as in force for the employees of the Government of Tamil Nadu, from time to time.

25. House Building Advance Special Family Benefit Fund Scheme.

- The Tamil Nadu Government employee's House Building Advance Special Family Benefit Fund Scheme as amended from time to time shall be made applicable to the employees of the University who have been sanctioned House Building Advance.

26. Selection Grade and Special Grade.

- The scheme of Special and Selection Grades applicable to the Tamil Nadu Government Servants, from time to time shall be made applicable to the employees of the University also.

27. Interpretation.

- On all questions of interpretation of these statutes, the decision of the Governing Council of the University shall be final. On matters not specifically covered in the services statutes of the University Employees, such rules governing the servants of Tamil Nadu Government shall apply unless otherwise decided by the Governing Council.

28. Relaxation.

- The Governing Council may relax any of the provisions of these Statutes in exceptional cases in favour of an individual or a group of individuals as the Governing Council may deem fit.Appendix I(See Statute 6)
SI. No. and Category of Employee Method of Recruitment Qualifications and Experience Appointing authority for removal andsuspension
(1) (2) (3) (4)
1. Registrar As per the . provisions of the Act and theGeneral Statutes of the Tamil Nadu Dr. M.G.R. Medical University,Chennai. As per the provisions of the Act and theGeneral Statutes of the Tamil Nadu Dr. M.G.R. Medical University,Chennai. Governing Council
2. Controller of Examinations. (i) By deputation (or) (ii) By directrecruitment. Shall be an academician in the field of MedicalScience not lower in rank than that of a Professor of anaffiliated college, in the case of appointment by deputation orby direct recruitment. Governing Council
3.Finance Officer. As per the provisions of the Act. As per the provisions of the Act. Governing Council
4. Academic Officer As per statute 12 in Chapter VIII of theGeneral Statutes of the Tamil Nadu Dr. M.G.R. Medical University,Chennai. As per statute 12 in Chapter VIII of theGeneral statutes of the Tamil Nadu Dr. M.G.R. Medical University,Chennai. Governing Council
5. University Co-ordinator. (i) By deputation, (or) (i) Shall bean academician not below the rank ofa Professor in the field of Medical Governing Council
  (ii) By direct recruitment (or) (iii) Bytransfer (or) (iv) On contract basis from among retired Deans ofMedical Colleges. (ii) In the case of direct recruitment, must nothave completed the age of 50 (fifty) years on the 1st July of theyear of recruitment.  
6. Dean of Students (i) By deputation (or) (i) Shall be an academician in the field ofMedical Science not lower in rank than that of a Professor withM.D. or M.S. qualification and 5 years of teaching experience; Governing Council
  (ii) By direct requirements (or) (ii) Shall possess experience in organizingmeetings, seminars, workshops, cultural festivals, sports,conferences and other youth activities;  
  (iii) By transfer (or) (iii) Shall possess experience in publishingjournals, news bulletins, etc.;  
  (iv) On contract basis from among retired Deansof Medical Colleges. (iv) Must not be less than 40 years of age andmust not have completed 50 years of age as on the 1st July ofyear in which recruitment is made;  
    (v) In the case of direct recruitment must nothave completed the age of 50 (fifty) years as on the 1st July ofthe year of recruitment.  
7. Librarian (i) By deputation (or) (i) Must possess a Master's Degree in Sciencewith a degree in Library Science; Governing Council
  (ii) By promotion from among the AssistantLibrarians or (ii) Must have served as Assistant Librarianunder the Government or in the services of the University or in aPublic Library or an Educational Institution conductingUniversity Courses for a period not less than 10 (ten) years.  
  (iii) By direct recruitment (iii) In the case of direct recruitment must nothave completed the age of 45 (forty five) years as on the 1 Julyof the year, of recruitment.  
8. Law Officer (i) By deputation from among Under Secretariesto Government, Law Department (or) (i) Must possess B.L./L.L.B. (Three GoverningCouncil, years), Degree; Governing Council
  (ii) By promotion from among Superintendents,(or) (ii) Must have had experience in Law DepartmentGovernment of Tamil Nadu or in the Legal Cell of the Universityfor a period of not less than seven years;  
  (iii) By direct recruitment. (iii) In the case of direct recruitment, musthave enrolled as an Advocate and must have been practisingAdvocate for a period of not less than 10 (ten) years and mustnot have completed the age of 40 (forty) years as on the 1st Julyof the year of recruitment.  
9. Deputy Registrar (i) By deputation from among Under Secretariesto Government or academician not below the rank of Readers, (or)(ii) By promotion from among Assistant Registrars. (i) Must possess a Degree; (ii) In the case ofpromotion must have served as Assistant Registrar for a period ofnot less than 3 (three) years. Governing Council
10. Deputy Controller By deputation from among of Examinations, theReaders or Assistant Professors in the field of Medical Service Must have had teaching experience for a periodof not less than 10 (ten) years. Governing Council
11. Assistant Registrar/ Personal Secretary, toVice-Chancellor. (i) By deputation from among Lay Secretariesand Treasures Grade-I in the Tamil Nadu General Service (or) (i) Must possess a Degree; and Governing Council
  (ii) By promotion from among Superintendent ofthe University. (ii) Must have had experience as Superintendentfor a period of not less than 5 (five) years.  
    Note. - For this purpose, the service renderedas Superintendent/ Office Superintendent in Government serviceshall also count.  
12. Public Relations Council. (i) By deputation (or) (i) Must possess a Post-Graduate Degree, with aDegree or Diploma in Public Relations; and Governing Council
  (ii) By direct recruitment. (ii) Must have had experience in PublicRelations for a period of not less than five years in GovernmentService or Statutory Organisations or Autonomous bodies;  
    (iii) In the case of direct recruitment, mustnot have completed the age of 35 (thirty five) years as on the1st July of the year of recruitment. (i) Graduate preferably in commerce;
13. Senior Accounts Officer (i) By direct recruitment (or) Graduate preferably in commerce; Governing Council
  (ii) By deputation from among the AccountsOfficers from Treasuries and Accounts Service or from AssistantExaminers of the Local fund Audit department, (or) (ii) ACA or AICWA. ,  
  (iii) By promotion from among Superintendents. (iii) Minimum 3 years experience inAccounting/Audit function;  
    (iv) Not more than 40 years of age in case ofdirect recruitment:  
    Provided that the qualifications referred to initems (i) and  
    (ii) above shall not apply in the case ofpromotion.  
14. Programmer (i) By deputation (or) (i) Must possess a Post-Graduate Degree inComputer Science (or) Degree in Engineering (Electrical/Electronic/ Computer Engineering). Governing Council
  (ii) By direct recruitment. (ii) Must have had experience for a period ofnot less than two years in Computer Programming in a recognizedInstitute such as Indian Institute of Technology/ ComputerManagement Centre/ any University;  
    (iii) In the case of direct recruitment, mustnot have completed 30 years of age as on the 1st July of the yearof recruitment in the case of candidates belonging to O.C., 35years of age as on the 1st July of the year of * recruitment inthe case of candidate belonging to BC/MBC/DC and 38 years of ageas on the 1st July of the year of recruitment in the case ofcandidates belonging to SC/ST.  
15. Superintendent (i) By promotion from among Assistants/personalAssistants, (or) Must possess, a degree and must have hadexperience as Assistant for a aeriod of not less than sevenyears. Vice-Chancellor
  (ii) By deputation. Provided that in the case of SuperintendentLegal Cell the randidates must assess B.L./L.L.B. Three years)Degree and must rave had experience as Assistant (Legal Cell) fora period of not less than seven years.  
Note : For the purpose of experience the servicerendered in Government Service shall also count.
16. Assistant (i) By promotion from among the JuniorAssistants steno Typist/ Typists (or) (i) Must possess a degree;  
  (ii) By deputation (ii) My have passed typewriting examination inEnglish and Tamil by not less than higher / Senior grade; and  
  (iii) By direct recruitment (iii) In the case of direct recruitment, mustnot have completed 30 years of age as on the 1st July of the yearof recruitment in the case of O.C, 35 years of age as on the 1stJuly of the year of recruitment in the case of candidatebelonging to B.C. M.B.C., D.C. and 38 years of age as on the 1stJuly of the year of recruitment in the case of candidatesbelonging to S.C., ST: Provided that in the case of Assistant(Legal Cell) the candidate must possess B.L., L.L.B. (Threeyears) degree.  
17. Junior Assistant (i) By direct recruitment (or) (i) Must possess a degree;  
  (ii) By promotion from among the Record Clerks. (ii) Must have passed Typewriting both inEnglish and Tamil by higher/ senior grade;  
    (iii) In the case of direct recruitment, mustnot have completed 30 years of age as on the 1st July of the yearof recruitment in the case of O.C. 35 years of age as on the 1stJuly of the year of recruitment -  
    in the case of candidate belonging to B.C./M.B.C, D.C. and 38 years of age as on the 1st July of the year ofrecruitment in the case of candidates belonging to S.C., S.T.Provided that a ratio of 4 :1 shall be followed in respect ofdirect recruitment and promotion for every five vacancies:Provided further that if no fully qualified Record Clerk isavailable for promotion as Junior Assistant, the vacancy reservedfor the Record Clerk shall lapse and it shall be filled up bydirect recruitment;  
18. Assistant Librarian (i) By direct recruitment (or) (i) Must possess a degree;  
  (ii) By deputation (ii) Must possess a degree in Library Science;  
    (iii) Must have had experience a AssistantLibrarian in any of the Libraries for a period of not less thantwo years;  
    (iv) In the case of direct recruitment, must nothave completed 30 years of age as on the 1st July of the year ofrecruitment in the case of O.C., 35 years of age as on the 1stJuly of the year of recruitment in the case of candidatebelonging to B.C., / M.B.C., D.C. and 38 years of age as on the1st July of the year of recruitment it lie case of candidatesbelonging to S.C./S.T.  
19. Telephone Operator (i) By direct recruitment (or) (i) Must possess a degree;  
  (ii) By deputation (ii) Must possess a Telephone OperatorCertificate issued by a recognized institution in this regard;  
    (iii) In the caset of direct recruitment, mustnot have completed 30 years of age as on the 1st July of the yearof recruitment in the case of O.C; 35 years of age as on the 1stJuly of the year of recruitment in the case of candidatebelonging to B.C./MBC/DC and 38 years of age as on the 1st Julyof the year of recruitment in the case of candidates belonging toSC/ST.  
20. Steno-Typist (i) By direct recruitment (or) (i) Must possess a degree;  
  (ii) By deputation (ii) Must possess the following technicalqualifications, namely:  
    (a) A pass in typewriting (English) byhigher/senior grade;  
    (b) A pass in typewriting (Tamil) byhigher/senior grade;  
    (c) A pass in Short-hand (English) higher/seniorgrade;  
    (d) A pass in Short-hand (Tamil) higher/seniorgrade;  
    (iii) In the case of direct recruitment, mustnot have completed 30 years of age as on the 1st July of the yearof recruitment in the case of O.C. 35 years of age as on the 1stJuly of the year of recruitment, in the case of candidatebelonging to BC/MBC/DC and 38 years of age as on the 1st July ofthe year of recruitment in the case of candidates belonging toSC/ST.  
21. Typist (i) By direct recruitment (or) (i) Must possess a degree;  
  (ii) By deputation (ii) Must possess the following technicalqualifications, namely;  
    (a) A pass in typewriting (English) byhigher/senior grade;  
    (b) A pass in typewriting (Tamil) higher, seniorgrade;  
    (iii) In the case of direct recruitment, mustnot have completed 30 years of age as on the 1st July of year ofrecruitment in the case of O.C. 35 years of age as on the 1stJuly of the year of recruitment in the case of candidatebelonging to BC/ MBC/DC and 38 years of age as on the 1st July ofthe year of recruitment in the case of candidates belonging toSC/ST  
22. Record Clerk (i) By direct recruitment (or) (i) Must have passed S.S. L.C. examination  
  (ii) By promotion from among the OfficeAssistant/ Watchman/ Sweeper /Sanitary Worker or (ii) In the case of direct recruitment must nothave completed 30 years of age as on the 1st July of the year ofrecruitment in the case of O.C. 35 years of age as on the 1stJuly of the year of recruitment in the case of candidatebelonging to BC/ MBC/DC and 38 years of age as on the 1st July ofthe year of recruitment in the case of candidates belonging toSC/ST.  
  (iii) By deputation    
23. Driver (i) By promotion from among the OfficeAssistants, (or) (i) Must have passed VIII Standard  
  (ii) By deputation (or) (ii) Must posses a valid driving licence issuedby Transport department for driving heavy vehicles.  
  (iii) By direct recruitment (iii) In the case of direct recruitment, mustnot have completed 30 years of age as on the 1st July of the yearof recruitment in the case of OC, 35 years of age as on the 1stJuly of the year of recruitment in the case of candidatebelonging to BC/MBC/DC and 38 years of age as on the 1st July ofthe year of recruitment in the case of candidates belonging toSC/ST.  
24. Sergent By direct recruitment (i) Must have passed S.S.L.C. examination;  
    (ii) Must have retired as a Junior CommissionedOfficer from the Armed Forces;  
    (iii) Must not have completed 40 years of age ason the l«t July of the year of recruitment.  
25. Lift Operator (i) By direct recruitment (or) (i) Must have passed VIII standard;  
  (ii) By promotion (ii) In the case of direct recruitment, must nothave completed 30 years of age as on the 1st July of the year ofrecruitment in the case of O.C. 35 years of age as on the 1stJuly of the year of recruitment in the case of candidatebelonging to BC/MBC/DC and 38 years of age as on the 1st July ofthe year of recruitment in the case of candidates belonging toSC/ST.  
26. Lift Operator cum Office Assistant By direct recruitment (i) Must have passed VII standard;  
    (ii) Must not have completed 30 years of age ason the 1st July of the year of recruitment in the case of O.C. 35years of age as on the 1st July of the year of recruitment in thecase of candidate belonging to BC/ MBC/ DC and 38 years of age ason the 1st July of the Year of recruitment in the case ofcandidates belonging to SC/ST.  
27. Office Assistant (With type-writingqualification) By direct recruitment (i) Must have passed S.S.L.C,  
    (ii) Must have passed typewriting (English) belower/junior grade;  
    (iii) Must know bicycle riding;  
    (iv) Must not have completed 30 years of age ason the 1st July of the year of recruitment in the case of O.C. 35years of age as on the 1st July of the year of recruitment in thecase of candidate belonging to BC/MBC/DG and 38 years of age ason the 1st July of the year of recruitment in the case ofcandidates belonging to SC/ST.  
28. Office-Assistant (i) By direct recruitment (or) (i) Must have passed VIII Standard;  
  (ii) By deputation (ii) Must know bicycle riding;  
    (iii) In the case of direct recruitment, mustnot have completed 30 years of age as on the 1st July of the yearof recruitment in the case of O.C. 35 years of age as on the 1stJuly of the year of recruitment in the case of candidatebelonging to BC/MBC/DC and 38 years of age as on the 1st July ofthe ear of recruitment in the case of candidates belonging toSC/ST;  
    Provided that an Office Assistant to benominated as Office Assistant-cum-Driver shall possess a validdriving licence issued by the Transport Department for drivingheavy vehicles.  
    Note.-Though the categories namely, OfficeAssistant (with Typewriting qualification) and Office Assistantare shown separately in SI. Nos. 27 and 28, the rule ofreservation as per Statute 6(3) shall be followed under commonturn which shall be made applicable for both these categories.
29. Watchman By direct recruitment (i) Must have passed VII Standard;  
    (ii) Must know bicycle riding;  
    (iii) Must not have completed 30 years of age ason the 1st July of the year of recruitment in the case of O.C. 35years of age as on the 1st July of the year of recruitment in thecase of candidate belonging to BC/MBC/DC and 38 years of age ason the 1st July of the year of recruitment in the case ofcandidates belonging to SC/ST.  
30. Sweeper/Sanitary Worker By direct recruitment (i) Must be able to speak, read and write Tamil; Vice-Chancellor
    (ii) Must not have completed 30 years of age ason the 1st July of the year of recruitment in the case of O.C. 35years of age as on the 1st July of the year of recruitment in thecase of candidate belonging to BC/ MBC/DC and 38 years of age ason the 1st July of the year of recruitment in the case ofcandidates belonging to SC/ST.  
Appendix - II(See Statute 16)
Sl. No. Category Total No. of Posts Scales pay proposed
(1) (2) (3) (4)
1. Registrar 1 Rs. 4,500-150-5,700 (If deputationisls, Gradepay in the parent department).
2. Controller of Examinations 1 Rs. 3,950-125-4,700-150-5,000.
3. Finance Officer 1 Rs. 3,000-100-3,500-125-4.500.
4. Academic officer 1 Rs. 3,950-125-4,700-150-5,000.
5. University Co-ordinator 1 Rs. 3,950-125-4,700-150-5,000.
6. Dean of Students 1 Rs. 3,950-125-4,700-150-5,000.
7. Librarian 1 Rs. 2,500-75-3,100-100-4,200.
8. Law Officer 1 Rs. 3,000-100-3,500-125-4,500.
9. Deputy Registrar 1 Rs. 3,000-100-3,500-125-4,500.
10. Deputy Controller of Examinations 1 Rs. 3,000-100-3,500-125-4,500.
11. Assistant Registrar/Personal Secretary toVice-Chancellor 3 Rs. 2,500-75-3,100-100-4,200.
12. Public Relation Officer 1 Rs. 2,200-75-2,800-100-4,000.
13. Senior Accounts Officer 1 Rs. 2,200-75-2,800-100-4,000.
14. Programmer 1 Rs. 2,200-75-2,800-100,4,000.
15. Superintendents 15 Rs. 1,600-50-2,300-60-2,660.
16. Assistants 41 Rs. 1,200-30-1,560-40-2,040.
17. Junior Assistants 3 Rs. 975-25-1,150-30-1,650.
18. Assistant Librarian . 1 (i) Rs. 1,400-40-1,600-50-2,300-60-2,600.
      (ii)* Rs. 1,600-50-2,300-60-2,660 for theexisting incumbents alone as personal to them.
19. Telephone Operator 1 Rs. 950-20-1,150-25-1,500.
20. Steno 16 P. A. Grade-Rs. 1,200-30-1,560-40-2,040. Plusspecial pay as admissible to the employees of the Tamil NaduGovernment.
      PC. Grade: Rs. 975-25-1,150-30-1,660. Plusspecial pay as admissible to the employees of the Tamil NaduGovernment.
21. Typist 5 Rs. 975-25-1,150-30-1,660. Plus special pay asadmissible to the Employees of the Tamil Nadu Government.
22. Record Clerk 7 Rs. 775-12-955-14-1,025. Plus special pay asadmissible to the employees of the Tamil Nadu Government.
23. Driver 3 Rs. 975-25-1,150-30-1,660. Plus special pay asadmissible to the employees of the Tamil Nadu Government.
24. Sergeant 1 Rs. 950-20-1,150-25-1,500.
25. Lift Operator 1 Rs. 775-12-955-141,025.
26. Lift Operator-cum-Office Assistant 1 Rs. 750-12-870-14-940.
27. (a) Office Assistant (with Typewritingqualification) 4 Rs. 750-12-870-14-940. Plus Special pay of Rs.25 per month.
  (b) Office Assistant 19 Rs. 750-12-870-14-940.
28. Watchman 2 Rs. 750-12-870-14-940.
29. Sweeper/Sanitary Worker 2+1 Rs. 750-12-870-14-940.
Other allowances such as Dearness Allowance House Rent Allowance, City Compensatory Allowance, etc., at the rates as admissible to the Tamil Nadu Government Servants, from time to time.Appendix III(See Statute 23)Special Rates Travelling Allowance and Pay Daily Allowance for the Vice-Chancellor and Other Officers of the University
S. No. Category Admissible mode of Conveyance Daily Allowance admissible Incidental charges Remarks
    AIR Rail Car Bus Within Tamil Nadu Chennai City Other Cities outside State Each way  
(1) (2) (3) (4) (5) (6)
1. Vice-Chancellor Air First Class A/C or First Class Car Mileage as per Government Rate - 75.00 - 200.00 50 per cent Dearness Allowance Actual expenses incurred during stay outsidehead quarters In such case 50 per cent of D A. may also be paid
2. Officers in Group `A' Air First class Government Rate Actuals 44.00 100.00 100.00 Incidental charges will be allowed as admissibleby the Govt, from time to time -
3. Other Officials(Travelling Allowance Rules of the Government of Tamil Nadu).
Note.-The Vice-Chancellor may permit any officer employees of the University to travel by Air within or outside the State of Tamil Nadu in case of emergency.Special Rates of Travelling Allowance, Halting Allowance, Sitting Fee and Conveyance Charges for Members of Governing Council, Planning Board, Standing Academic Board, Boards of Studies, Senate Board of Examination, etc.
  Travelling Allowance Halting Allowance Sitting fee Conveyance charges Remarks
(1) (2) (3) (4) (5) (6)
Group-I          
1. Governing council2. Planning Board3. Standing AcademicBoard l-2/3rd First class (Both ways) Rs. 20 for members coming from outside the City Rs. 50 to all members except Government Servants - Airfare is allowed on prior approval from Vice- Chancellor forMembers coming from within the State or Outside the State
Group-II          
Board of Studies l-2/3rd first Class (Both ways) Do Do   Air fare is allowed on prior approval from Vice-Chancellor forMembers and Examiners coming from outside the state.
Group-III          
1. Senate 1-1/4 First Class (Both ways) Rs. 30 for Members coming from or within in the State outsidethe State - Rs. 20 to all members attending the meeting in the University Do.
2. Board of Examiners          
3. Members Specially called for specific assignment          
Group-IV          
Examiners coming for valuation Central 1-1/4th First Class (Both ways) Do. - Rs. 20 to all members -
Appendix IV[See Statute 19(2)(a)]Authority Competent to Impose Penalties
Category of staff Authority empowered Minor Penalties Appellate authority Time allowed Authority empowered Major penalties Appellate authority Time allowed
Group W Officers Vice-Chancellor Governing Council 30 days from the date of receipt of orders Governing council Chancellor 90 day from the date of receipt of orders
Group `B' `C' `D' Register Vice-chancellor Do. Vice-chancellor Governing council 60 days from officers the date of receipt oforders