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 Telangana - Section

Section 45 in Telangana Panchayat Raj Act, 2018

45. Employees of Gram Panchayat.

(1)Subject to such rules as may be made under the proviso to article 309 of the Constitution of India, the Government, shall fix and may alter the number, designations and grades of and the salaries, fees and allowances payable to such employees of a Gram Panchayat as may be prescribed.
(2)Government shall, pay out of the Consolidated Fund of the State, the salaries, allowances, leave allowances, pension and contributions, if any, towards provident fund or pension-cum-provident fund of the employees referred to in sub-section (1).
(3)The classification and methods of recruitment, conditions of service, pay and allowances, and discipline and conduct of the employees referred to in sub-section (1) shall be regulated in accordance with such rules as may be made under the proviso to article 309 of the Constitution of India. These employees shall be transferable anywhere within the State subject to Presidential Order republished vide. G.O.Ms.No.674, General Administration (SPF) Department, dated 20.10.1975 in the manner prescribed.
(4)Every holder of the post specified in sub-section (1), who is appointed immediately before the commencement of this Act, shall, notwithstanding anything in this Act, continue to hold such post, subject to such rules as may be made under the proviso to article 309 of the Constitution, and until provision in that behalf is so made, the law for the time being in force regulating the recruitment and conditions of service applicable to such holder immediately before such commencement shall continue to apply to such holder.
(5)All employees of the Gram Panchayats shall be subordinate to the Gram Panchayat.
(6)The Government may, from time to time by order, give such directions to any Gram Panchayat or its employees, authority or person thereof, as may appear to them to be necessary for the purpose of giving effect to the provisions of this section and section 42; and the Gram Panchayat, Employees, authority or person shall comply with all such directions.