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 Odisha - Section

Section 5 in The Orissa Government Servants' Conduct Rules, 1959

5. Taking part in politics, etc.

- (i) No Government servant shall be a member of or be otherwise associated with any political or communal party or any Organisation which takes part in politics or communal activities nor shall he take part in, subscribe in aid of, or assist in any other manner any political or communal movement or activity.
(ii)It shall be the duty of every Government servant to endeavour to prevent any member of the family from taking part in, subscribing in aid of, or assisting in any other manner any movement or activity which is, or tends directly or indirectly to be, subversive of the Government as by law established, and where a Government servant fails to prevent a member of his family from taking part in, or subscribing in aid of, or assisting in any other manner, any such movement or activity, he shall make a report to that effect to the Government, and according to the directions given by the Government in this regard.
(iii)If any question arises whether any movement or activity falls within the scope of this rule, the decision of the Government thereon shall be final.
(iv)No Government servant shall canvas or otherwise interfere or use his influence in connection with, or take part in an election to any legislature or local authority :
Provided that-
(a)a Government servant qualified to vote at such election may exercise his right to vote, but where he does so, he shall give no indication of the manner in which he proposes to vote or has voted;
(b)a Government servant shall not be deemed to have contravened the provisions of this rule by reason only that he assists in the conduct of an election in the due performance of a duty imposed on him by or under any law for the time being in force.
Explanation - The display by a Government servant on his personal vehicle or residence of any electoral symbol shall amount to using his influence in connection with an election, within the meaning of this sub-rule.