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 Chattisgarh - Section

Section 49 in The Chhattisgarh Municipal Service (Executive) Rules, 1973

49. Regulation of pay, joining time, leave, provident fund, loan, security and travelling allowance.

(1)Except as provided in the Act and these rules :-
(a)The Fundamental Rules applicable to the Government servants of Chhattisgarh shall be applicable to the members of the service in respect of regulation of pay and joining time.
(b)The Fundamental Rules regarding leave applicable to the Government servants of Chhattisgarh shall be applicable to every member of service subject to the following modification, namely :-
The appointing authority may delegate powers of sanction of leave to any of its subordinates.
(c)The pay and other emoluments, including travelling and other allowances of the members of the service shall be a charge on the Municipal Fund in the Municipality in which he may happen to be an employee from time to time.
(2)In respect of Provident Fund, loans, security, travelling allowance and conduct, the members of the service shall be governed by the rules applicable to Government Officers Class II.