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 9] [Entire Act]

Union of India - Section

Section 246 in Government of India Act, 1935

246.

(1)The Secretary of State shall make rules specifying the number and character of the civil posts under the Crown (other than posts in connection with any functions of the Governor-General which the Governor-General is by or under this Act required to exercise in his discretion), which, subject to the provisions of this subsection, are to be filled by persons appointed by the Secretary of State to a civil service of, or a civil post under, the Crown in India, and except under such conditions as may be prescribed in the rules no such post shall, without the previous sanction of the Secretary of State-
(a)be kept vacant for more than three months; or
(b)be filled otherwise than by the appointment of such a person as aforesaid; or
(c)be held jointly with any other such post.
(2)Appointments and postings to the said posts (hereinafter in this Part of this Act referred to as " reserved posts ") shall-
(a)in the case of posts in connection with the affairs of the Federation, be made by the Governor-General, exercising his individual judgment;
(b)in the case of posts in connection with the affairs of a Province, be made by the Governor of the Province, exercising his individual judgment.
(3)All rules made under this section shall, so soon as may be after they are made, be laid before each House of Parliament and, if either House of Parliament within the next subsequent twenty-eight days on which that House has sat after any such rule has been laid before it resolves that the rule shall be annulled, the rule shall thenceforth be void but without prejudice to the validity of anything previously done thereunder or to the making of a new rule.GOI.247