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 10 in Unique Identification Authority of India (Appointment of Officers and Employees) Regulations, 2020

10. Seniority.

(1)The relative seniority of officers and employees appointed to any grade at the time of initial formation of the cadre shall be fixed by the Authority and unless decided otherwise on account of special reasons be governed by their relative seniority on the date of commencement of this regulation.
(2)In the case of a person who is initially taken on deputation or otherwise and absorbed later, his seniority in the post or grade in which he is absorbed will normally be counted from the date of issue of order for absorption. If he has, however, been holding already (on the date of absorption) the same or equivalent post or grade on regular basis in his parent department such regular service in the post or grade shall also be taken into account in fixation of his seniority, subject to the condition that he will be given seniority from-
(a)the date he has been holding the post on deputation or otherwise; or
(b)the date from which he has been appointed on a regular basis to the same or equivalent post or grade in his parent department, whichever is earlier:
Provided that the fixation of seniority of a transferee shall be in accordance with above principles shall, however, not affect any regular promotions to the grade made prior to the date of such absorption:Provided further that the inter se seniority of similarly placed absorbees shall be determined by the order of merit assigned by the Selection Committee.
(3)The relative seniority of all direct recruits shall be determined by the order of merit in which they are selected for appointment for a specific post. The persons appointed as a result of an earlier selection shall rank senior to those appointed as a result of subsequent selection.
(4)Where promotions are made on the basis of recommendation of the Selection Committee, the seniority of such promotees shall be in the order in which they are recommended for such promotion by the Committee. Where promotions are made on the basis of seniority, subject to the rejection of the unfit, the seniority of persons considered fit for promotion shall be the same as the relative seniority in the lower grade from which they are promoted. Where, however, a person is considered unfit for promotion and is superseded by a junior, such persons shall not, if he is subsequently found suitable and promoted, take seniority in the higher grade over the junior persons who had superseded him.
(5)The seniority of an officer or employee not covered by the above provisions shall be determined by the Appointing Authority.
(6)Each year, the Authority shall prepare a list of the employees in its service showing their names in the order of their seniority containing such other particulars as the Appointing Authority may determine and a copy of such list shall be made available to each employee.