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 22 in Canara Bank (Employees') Pension Regulations, 1995

22. Forfeiture of service.

(1)Resignation or dismissal or removal or termination of an employee from the service of the Bank shall entail fro forfeiture of his entire past service and consequently shall not qualify for pensionary benefits;
(2)An interruption in the service of a Bank employee entails forfeiture of his past service, except in the following cases, namely:-
(a)authorised leave of absence;
(b)suspension, where it is immediately followed by reinstatement, where in the same or a different post or where the bank employee fies or is permitted to retire or is retired on attaining the age of compulsory retirement while under suspension;
(c)transfer to non-qualifying service in an establishment under the control of the Government or Bank if such transfer has been order by a competent authority in the public interest;
(d)joining time while on transfer from one post to another.
(3)Notwithstanding anything contained in sub-regulation (2), the appointing authority may, by order, commute retrospectively the periods of absence without leave as extraordinary leave.
(4)
(a)In the absence of specific indication to the contrary in the service record, an interruption between two spells of service rendered by a bank employee shall be treated as automatically condoned and the pre-interruption service treated as qualifying service
(b)Nothing in clause [a] [Amended w.e.f. 01.05.1999 ref Circular No. 151/1999, dated 22.06.1999] shall apply to interruption cause by resignation dismissal or removal from service.