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]

Union of India - Section

Section 4 in The Competition Commission of India (Salary, allowances, other terms and conditions of service of the Secretary and officers and other employees of the Commission and the number of such officers and other employees) Rules, 2009

4. Conditions of service.

(1)The Conditions of service of the Secretary, officers and other employees of the Commission in the matter of leave, joining time, joining time pay, age of superannuation, travelling allowance and leave travel concession shall be regulated in accordance with such rules and regulations as are applicable officers and employees of the Central Government belonging to corresponding and scale of pay.
(2)The Secretary, officers and employees of the Commission shall be eligible for general pool accommodation till a separate office and residential Complex for the Commission is constructed.
(3)The Secretary, officers and employees of the Commission including those on deputation, who are Government employees and have been allotted residential accommodation under General Pool shall be eligible to retain the facility of Government residential accommodation.
(4)The Secretary, officers and employees of the Commission not allotted accommodation shall be eligible for House Rent Allowance as admissible to officers and employees of the Central Government drawing similar pay scales.
(5)The Secretary, officers and employees of the Commission inducing those on deputation while in service with the Commission shall be entitled to medical facilities as specified in Schedule-II.
(6)
(i)The Secretary, officers and employees of the Commission appointed on deputation, shall continue to be governed by Provident Fund Schemes as are applicable to them in their parent Ministry or Department or organisation.
(ii)The commission shall recover contribution towards provident fund from such Secretary, officers and employees and remit the amount immediately to the lending Ministry or Department or organisation.
(iii)Any loss of interest on account of late remittance shall be borne by the Commission.
(7)The Secretary, officers and employees of the Commission other than those on deputation shall be entitled Group Insurance as per the scheme to be formulated by the Commission in consultation with the Central Government:Provided that in the case of the Secretary, officers and employees of the Commission appointed on deputation shall continue to be governed by the Group Insurance Schemes as are applicable to them in their parent Ministry or Department or organisation.
(8)
(i)The Commission shall recover contribution towards the insurance schemes from such Secretary, officers and employees and remit the amount immediately to the lending Ministry or Department or organisation.
(ii)Any loss of interest on account of late remittance shall be borne by the Commission.
(9)The Secretary, officers and employees of the Commission who are not on deputation shall be governed by the new pension scheme.
(10)The Secretary, officers and employees of the Commission who are on deputation shall be eligible for pension and retirement benefits, if any, as are available to them in their parent Ministry or Department or organisation.