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 25] [Entire Act]

Union of India - Section

Section 16 in The Employees' State Insurance Act, 1948

16. Principal Officers.—

(1)The Central Government may, in consultation with the Corporation, appoint a Director General and a Financial Commissioner.
(2)The Director General shall be the Chief Executive Officer of the Corporation.
(3)The Director General and The Financial Commissioner shall be whole-time officers of the Corporation and shall not undertake any work unconnected with their office without the sanction of the Central Government and of the Corporation.
(4)The Director General or the Financial Commissioner shall hold office for such period, not exceeding five years, as may be specified in the order appointing him. An outgoing Director General or Financial Commissioner shall be eligible for reap­pointment if he is otherwise qualified.
(5)The Director General or the Financial Commissioner shall receive such salary and allowances as may be prescribed by the Central Government.
(6)A person shall be disqualified from being appointed as or for being the Director General or the Financial Commissioner if he is subject to any of the disqualifications specified in section 13.
(7)The Central Government may at any time remove the Director General or the Financial Commissioner from office and shall do so if such removal is recommended by a resolution of the Corpora­tion passed at a special meeting called for the purpose and supported by the votes of not less than two-thirds of the total strength of the Corporation.