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 35 in The Insolvency and Bankruptcy Board of India (Employees' Service) Regulations, 2017

35. Definitions.

- For the purpose of this Chapter, -
(a)"Competent Authority" means-
(i)Chairperson, in the case of Executive Directors,
(ii)Whole Time Member, in the case of officers in Grades D to F,
(iii)Executive Director, in the case of officer in Grades A to C, and
(iv)Chief General Manager (Human Resources), in the case of other employees;
(b)"Appellate Authority" means-
(i)the Board, where the Chairperson is the Competent Authority,
(ii)the Chairperson, where the Whole Time Member is the Competent Authority,
(iii)the Whole Time Member, where Executive Director is the Competent Authority, and
(iv)the Executive Director, where Chief General Manager (Human Resources) is the competent authority.