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 Punjab - Section

Section 2 in The Punjab State Agricultural Marketing Board (Class III) Service Rules, 1989

2. Definitions.

- In these rules, unless the context otherwise requires, -
(a)'Act' means the Punjab Agricultural Produce Markets Act, 1961 (Punjab Act No. 23 of 1961);
(b)'Appendix' means an Appendix to these rules;
(c)'Chairman' means the Chairman of the Board;
(d)'direct appointment' means an appointment made otherwise than by promotion or by transfer of a person already in the service of the Board or Government of India or of a State Government ;
(e)'Education Board' means the Punjab School Education Board established under the Punjab School Education Board Act, 1969;
(f)'Engineering Wing' means a Wing of the Board entrusted with the execution of civil, electrical, Public health and horticulture works of the Board as well as of the Committees;
(g)'Form' means a Form appended to these rules;
(h)'Government' means the Government of the State of Punjab in the Agriculture Wing of a Department of Agriculture and Forest;
(i)'Non-technical post' means a post which does not require any technical qualifications and has been shown as such in Appendix 'A';
(j)'recognised university or institute' means, -
(i)any university or institute incorporated by law in India;
(ii)in the case of degrees, diplomas or certificates obtained as a result of examinations held before the 15th August, 1947, the Punjab, Sind or Dacca University; and
(iii)any other university or institute which is recognised by the Government for the purposes of these rules;
(k)'recruiting authority' means a Committee to be constituted by the Board with the prior approval of the Government with the [Secretary of the Board] [Substituted for the words 'chairman of the Board' vide Punjab Government Gazette (Extraordinary) Notification No. G.S.R. 10/P.A./23/61/S.43/Amd.(II)/2002 dated March 26, 2002 Page 73 (CHTR. 5, 1924 SAKA).] as Chairman and such other members as may be specified by it from time to time for the purposes of making direct appointment to the Service;
(l)'Service' means the Punjab State Agricultural Marketing Board (Class III) Service;
(m)'Technical post' means a post which requires technical qualifications and has been shown as such in Appendix 'A'.