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 2] [Entire Act]

State of Tamilnadu - Subsection

Section 2(2) in The Chennai Corporation Servants Conduct Rules, 1968

(2)"Corporation servant" means any person appointed to any service or post in connection with the affairs of the Corporation of [Chennai] [Substituted for the word 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969 as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.];Explanation. - A Corporation servant whose services are placed by the Corporation at the disposal of the State Government, a company, Corporation or Organisation or another local authority shall, for the purposes of these rules, be deemed to be a Corporation servant serving under the Corporation, notwithstanding that his salary is drawn from sources other than from the funds of the Corporation of [Chennai] [Substituted for the word 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969 as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.].