State of Mizoram - Act
The Mizoram Civil Service Rules, 1988
MIZORAM
India
India
The Mizoram Civil Service Rules, 1988
Rule THE-MIZORAM-CIVIL-SERVICE-RULES-1988 of 1988
- Published on 15 July 1988
- Commenced on 15 July 1988
- [This is the version of this document from 15 July 1988.]
- [Note: The original publication document is not available and this content could not be verified.]
Part I
General1. Short title and commencement.
- (i) These Rules may be called the Mizoram Civil Service Rules, 1988.2. Definitions.
- In these rules unless there is anything repugnant in the subject or context-Part II
Constitution, Designation and Classification3. Constitution.
- There shall be constituted a State Civil Service to be known as Mizoram Civil Service.[The MCS shall consist of the following:4. Designation.
- Members of Mizoram Civil Service shall, at the commencement of these rules, be designated as mentioned in Schedule I of these rules and such other designation which the Governor may thereafter confer.5. Classification of service.
- (i) The service shall have four grades, namely:Part III
Authorised Permanent Strength6. Authorised permanent strength of the service.
- (i) The authorised and permanent strength of [Cadre of] [Inserted by Notification No. A. 11011/1/MCS (G), dated 15.7.1988.] the service and the nature of the [Cadre] [Inserted by Notification No. A. 11011/1/MCS (G), dated 15.7.1988.] posts therein shall be as [determined and incorporated in the Schedule to these Rules by the Government] [Substituted by Notification No. A. 11011/1/MCS (G), dated 15.7.1988.] from time to time.Part IV
[Recruitment to the service] [Substituted by Notification No. A. 11011/1/MCS (G), dated 15.7.1988.]7. [ Method of recruitment to the service. [Substituted by Notification No. A. 11011/1/MCS (G), dated 15.7.1988.]
- (i) Recruitment to the service in the Junior Grade after the commencement of these rules, shall be by the following methods, namely:8. Recruitment by competitive examination.
- (i) Save as provided in Rule 7 of these rules, a competitive examination for recruitment to the service shall be held at such intervals as the Government may, in consultation with the Commission or the Committee, as the case may be, from time to time, determine.9. Recruitment by promotion or selection.
- [* * *] [[Deleted Sub-rule (i) & (ii) '(i) (a) The Government may, on the recommendations of and consultation with the Commission/Committee, as the case may be, and also in accordance with such Regulations as adapted or as may be made in consultation with the Commission or the Committee, as the case may be, from time to time, recruit persons by promotion to the Junior grade from amongst the non-gazetted Administrative Officers holding their posts in substantive capacity.| 7. Direct recruitment.- (i) Save as provided in Rule 11 of these rules, appointment to the service against all the substantive vacancies which occur from time to time in the authorised permanent strength of the service shall be only through competitive examination in the manner specified in these rules.(ii) (a) Qualification for admission to the examination and the conduct thereof shall be in accordance with such regulations as the Governor may, in consultation with the Commission, issue from time to time(b) The decision of the Commission as to the eligibility or otherwise of a candidate for admission to the examination shall be final; and a candidate to whom a certificate or admission card has not been issued by the Commission shall not be admitted to the examination.(iii) The Commission shall prepare and forward to the Governor a list arranged in order to merit of the candidates who have qualified in the examination.(iv) The inclusion of candidate's name in the list shall confer no right to appointment unless the Governor is satisfied, after such enquiry as may be considered necessary, that the candidate is suitable in all respects for appointment to the service and an actual offer of appointment is made.(v) A competitive examination for direct recruitment to the service shall be held as such intervals as the Governor may, in consultation with the Commission, determine from time to time. The dates on which and the places at which the examination shall be held shall be fixed by the Commission.8. Conditions of eligibility for appearing at the competitive examination.- In order to be eligible to compete at the examination, a candidate must satisfy the following conditions, namely:(i)Nationality.He must be a citizen of India.(ii)Age.He must have attained the age of 21 years but must not have exceeded the age of 27 years on the first day of the year of advertisement:Provided that the upper age limit may be relaxed by 5 years in the case of candidates belonging to Scheduled Castes and Scheduled Tribes and in respect of candidates belonging to special categories in accordance with any general or special order issued by the Government from time to time.(iii)Educational qualification, (a) He must hold a degree of any University recognised by the Governor for this purpose.(b) At the commencement of these rules, the Universities recognised shall be as given in Schedule II of these rules.(iv) He must pay the fees prescribed by the Commission.9. Appointment of direct recruits.- (i) Subject to the provisions of these rules, appointment to the service shall be made from the candidates included in the list referred to in Rule 7 (iii) of these rules strictly in the order of merit.(ii) Appointment to the service shall be made by the Governor and shall be notified in the Gazette.(iii) A person shall join within 45 days of the date of receipt of the order of appointment, failing which and unless the Governor is otherwise pleased to extend the period, the appointment shall be cancelled. |
9A. [ Screening Committee. - (i) There shall be constituted a Screening Committee/DPC consisting of-
| 10. Appointment by selection.- (i) If the exigencies of the service so require, the Governor may, in consultation with the Committee, consider for appointment to the State Civil Service but serving in connection with the affairs of the State who-(a) are of outstanding merit and ability; and(b) have completed not less than twelve years of continuous service under the State Government in a gazetted post involving duties comparable in importance and responsibility to that of the State Civil Service:Provided that the State Government shall not ordinarily consider the cases and persons who have already attained the age of 45 years; andProvided further that not more than 3% of the authorised permanent strength of the service shall be filled up under this rule at any time.(ii) Every person selected and appointed under sub-rule (1) of this rule shall undergo such training and for such period as the Governor may prescribe and consider necessary in any established training institute within or outside the State.Part VInitial Constitution11.At the commencement of these rules any person appointed in terms of the following orders shall be a member of the service:(i) Persons appointed under Rule 15 of the Mizoram Civil Service Rules, 1977 as amended from time to time.(ii) Persons appointed to the posts set out in Schedule 1(c) of these rules till the commencement of these rules on the basis of competitive examination as per Government advertisement No. M.P. 17/73, dated 10-7-1973 and No. MAP 47/75/2, dated 10-1- 1976.(iii) Persons not covered by sub-rule (i) and (ii) of this rule but were holding duty posts immediately before 17th March, 1987 as defined under Rule 2 (i) (c) of the Mizoram Civil Service Rules, 1977 as amended from time to time.(iv) Persons appointed to the post set out in Schedule I (c) of these rules on the basis of competitive examination held as per Government advertisement No. A. 12026/1/86-Pers (B), dated 22-3-1984.(v) Persons not covered by sub-rule (iii) of this rule but were holding the posts set out in Schedule I (c) of these rules, including those holding temporary posts carrying the same designations specified in that Schedule and the nature of duties, status and scale of pay which is identical to the Junior grade of the service:Provided that no person shall be considered for inclusion under sub-rules (iii) and (v) of this rule who does not qualify for appointment under the Mizoram Civil Service Rules, 1977 or the Mizoram Subordinate Civil Service (Group-B Posts) Recruitment Rules, 1988.12. Seniority of initial appointees.- Theinter seseniority of the members of the service appointed under Rule 11 of these rules shall be in the manner and sequence as under:(i) Theinter seseniority of the members of the service appointed under Rule 15 of the Mizoram Civil Service Rules, 1977 vide Government of Mizoram Appointment 'A' Department's Notification No. MAP 117/73/266, dated 29th December, 1977 and No. AAG 5/78, dated 13-12-1981 shall be maintained as was fixed in the Government of Mizoram, Personnel and Administrative Reforms 'B' Department's Notification No. A. 23021/1/11/82 APT (A), dated 16th December, 1983.(ii) Theinter seseniority of the officers who were holding posts equivalent to Mizoram Civil Service, or promoted onad hocbasis to the duty posts of Mizoram Civil Service or recruited in accordance with the Government advertisement No. MAP. 17/73, dated 10-7-1973 referred to in sub-rule (ii) of Rule 11 of these rules shall be maintained as was fixed in the Government of Mizoram, Department of Personnel and Administrative Reforms 'B' Branch's Notification No. AAG. 101/77, dated 29th July, 1985.(iii) Theinter seseniority of the officers who were recruited in accordance with the Government advertisement No. MAP 47/75/2, dated 10-1-1976 referred to in sub-rule (ii) of Rule 11 of these rules shall be in the order of merit in the competitive examination.(iv) Theinter seseniority of the officers recruited in accordance with the Government advertisement No. A. 12026/1/86-Pers (B), dated 22-3-1984 referred to in sub-rule (iv) of Rule 11 of these rules shall be in the order of merit in the competitive examination.(v) Theinter seseniority of the officers appointed under sub-rule (v) of Rule 11 of these rules shall be in accordance with the list prepared under Rule 13 of these rules.13. Screening Board.- (i) There shall be constituted a Screening Board consisting of-1. Chairman-Chairman, Mizoram Public Service Commission or his nominee in their absence, to be nominated by the Government.2. Members-(i) Chief Secretary, Government of Mizoram.(ii) To be nominated by the Government.(iii) To be nominated by the Government.3. Member-Secretary-Secretary, Government of Mizoram, Department of Personnel and Administrative Reforms or (in his absence), the senior most Secretary to the Government of Mizoram.(ii) The Committee shall consider all cases of officers in sub-rule (v) of Rule 11 of these rules for permanent absorption to the Mizoram Civil Service at the initial constitution.(iii) The selection and inclusion in the list shall be based on merit with due regard to seniority and suitability in all respects and it shall also take into account the actual vacancies at the time of preparing the list.(iv) The names of the person prepared under this rule shall be submitted to the Governor for approval before actual absorption to the service is made. |
10. [ Appointment to the service. [Substituted by Notification No. A. 11011/1/MCS (G), dated 15.7.1988.]
- (i) All appointments to the service, after the commencement of these rules, shall be made and notified in the Gazette by the Government and no such appointment shall be made except after recruitment by one of the methods specified in the Rule 7.(ii)Save and except the appointments of initial appointees in their appropriate grades i.e. the service in accordance with Rule 3 read with Rule 9-A, all other initial appointment of persons recruited to the service under Rule 7 shall be made to the junior grade of the service, on probation.(iii)All appointments to the service in the higher grades or time-scales of pay shall be made only by promotion in accordance with the appropriate provisions under these rules.(iv)Notwithstanding anything contained in sub-rule (iii), the Government may-(a)withhold the appointment of a member to the senior grade or senior time scale of pay-11. [ Appointment of direct recruits. [Inserted by Notification No. A. 11011/1/MCS (G), dated 15.7.1988.] - (i) Subject to the provisions of these rules, appointment of the direct recruits to the service in the junior grade of time-sale of pay, shall be made strictly on the basis of the merit-list to be recommended by the Commission or Committee, as the case may be, in accordance with the relevant Regulations as mentioned hereinbefore.
12. [ * * *] [Sic Rule 12 is not given in the Gazette.]
14. [ Appointment to cadre posts. - Save as otherwise provided in these rules, every cadre post of the service shall ordinarily be filled by a cadre-officer of the service:
Provided that a cadre-post may be filled by a person who is not a cadre-officer if the Government is satisfied,-15. Disqualification.
- No person-16. Physical fitness.
- No candidate shall be appointed to the service unless he is declared, after such medical examination as the Governor may prescribe, to be mentally and physically sound and free from any defects likely to interfere with the discharge of the duties of his service.17. Probation.
- (i) Every person recruited to the service in accordance with these rules shall be on probation for a period of two years:Provided that the period of probation may, for good and sufficient reasons to be recorded in writing, be extended by the Governor in the individual cases.18. Training.
- Every probationer shall, during the period of probation, successfully undergo to the Survey and Settlement Training and such other training as the Governor may, from time to time, prescribe:Provided that the Governor may, if satisfied that there are special grounds for so doing, exempt a probationer from the operation of these rules.19. Departmental examination.
- Every probationer shall, during the period o probation, appear at and pass such departmental examination as may be prescribed and conducted by the Commission:Provided that the Governor may, for good and sufficient reasons temporarily exempt a probationer from any one or more of the prescribed departmental examinations.20. [ Confirmation. [Substituted by Notification No. A. 11011/1/MCS (G), dated 15.7.1988.]
- A member appointed to the service under these Rules who has completed the period of his probation without any blemish and has successfully completed departmental examination or examinations, shall be confirmed in the service from the date of expiry of such period of probation:Provided that once a member of the service has been confirmed in his entry grade, he shall not be required to be confirmed in each grade or post of the service.] [Inserted by Notification No. A. 11011/1/MCS (G), dated 15.7.1988.]20A. [ Seniority. [Inserted by Notification No. A. 11011/1/MCS (G), dated 15.7.1988.]
- (i) The seniority inter se of the members of the service at its initial constitution shall be as determined by Government in accordance with the orders and instructions in force before the commencement of these Rules.21. [ Pay scales and grades. [Substituted by Notification No. A. 11011/1/MCS (G), dated 15.7.1988.]
- The time-scale of pay admissible to the members of the service shall be as follows, subject to revision by the Government from time to time.| (i) | Selection Grade (Non-functional) | Rs. 4,500-150-5,700 |
| (For filling up of vacancies in this grade, officers in Junior,Administrative Grade with not less than 20 years, servicecalculated from the year of entry in any of gazetted posts coveredby M.C.S. Rules, 1977 or M.C.S. Rules, 1988 shall be eligible forconsideration for promotion by selection method subject toavailability of vacancies). | ||
| (ii) | Junior Administrative Grade: | Rs. 3,700-125-4,700-150-5,000 |
| (For filling up of vacancies in this grade, officers in theSenior Grade with not less than 5 years' service in the grade orwith not less than than 10 years' service calculated from the yearof entry in any of gazetted posts covered by M.C.S. Rules, 1977 orM.C.S. Rules, 1988 shall be eligible for consideration forpromotion by selection method subject to availability ofvacancies.) | ||
| (iii) | Senior Grade: | Rs. 3,000-200-3,500-125-4,500 |
| (For filling up of vacancies in this grade, officers who havecompleted not less than 5 years' service in the Junior Grade shallbe eligible for consideration for promotion by selection method;provided that officers who have completed not less than 5 yearsservice in any of the gazetted posts covered by M.C.S. Rules, 1977of M.C.S. Rules, 1988 subject to the provisions in Rule 3 of theseRules and Rule 26-A of these Rules shall also be eligible forconsideration for promotion to this grade by selection methodsubject to availability of vacancies) | ||
| (iv) | Junior Grade: | Rs. 2,200-75-2,800-EB-100-4,000 |
| Provided that in computing 20 years, 10 years and 5 years ofservice as mentioned above for eligibility for consideration forpromotion to higher grades, due regard and weightage may be givenby the Government to the past services of the members on regularbasis other than M.C.S. and the methods of earlier recruitmente.g., Public Service Commission duly constituted by the Governmentof India etc.] |
| 21. Time scale of pay.- The time scale of pay admissible to the service shall be as follows, subject to revision by the Governor from time to time:{| | ||
| (i) | Selection grade (non-functional) | Rs. 4500-150-5700 (On completion of 20 years of service and iscalculated from the year of entry into Civil Service posts. |
| (ii) | Junior Administrative grade (non-functional) | Rs. 3700-125-4700-150-5000 (On completion of 10 years ofservice and is calculated from the year of entry into CivilService posts). |
| (iii) | Senior grade (non-functional) | Rs. 3000-100-3500-125-4500 (On competition of 5 years ofservice and is calculated from the year of entry into CivilService posts). |
| (iv) | Junior grade (non-functional) | Rs. 2200-75-2800-EB-100-4000. |
22. Fixation of initial pay in the time scale.
- (i) On first appointment to the service in junior grade, the initial pay of a member of the service shall be fixed at the minimum of time scale unless under the Fundamental Rules or any other rules for the time being in force his pay has to be fixed at a higher stage.23. Increment.
- (i) The first increment admissible to a member of the service in the junior grade time scale accrue on the expiry of successful completion of the period of probation from the date of his joining the service.24. Crossing of efficiency bar.
- A member of the service shall not be allowed to cross efficiency bar in the junior time scale of pay unless the Governor is satisfied about his ability and integrity.25. [ Promotion to higher grades. [Substituted by Notification No. A. 11011/1/MCS (G), dated 15.7.1988.]
- The appointments from one lower grade to the next higher grade after the commencement of these Rules shall be made by the Governor from the confirmed members of these service, on the basis of their seniority-list to be prepared under Rule 20-A of these Rules, and on the basis of recommendations to be offered by the Committee as constituted under Rule 9-A of these rules:Provided that all promotions shall be recommended strictly on the basis of merit-cum-seniority of the members of the service after the Committee is satisfied with the reports on his integrity and character, subject to the provisions of qualifying service prescribed in Rule 21.]| 25. Promotion to higher grades.- (i) The appointments from one lower grade to the next higher grade shall be made by the Governor from a list of suitable members of the service as prepared from time to time and reviewed as and when necessary by a Selection Board consisting of the following namely:(a) Chairman, Mizoram Public Service Commission or a Member of the Commission in his absence or to be nominated by the Government-Chairman(b) Chief Secretary to the Government of Mizoram-Member(c) To be nominated by the Government-Member(d) do-Member(e) Secretary, D.P. and A.R. Government of Mizoram-Member Secretary(ii) A member of the service in the junior grade time scale shall be eligible for promotion to the senior grade time sale after he has served in the junior grade for a minimum period of 5 years, and the Governor is satisfied about his ability, integrity and character.(iii) A member of the service in the senior grade time scale shall be eligible for promotion to the Junior Administrative grade time scale after he has put in a minimum period of 5 years in the senior grade, and the Governor is satisfied about his ability, integrity and character.(iv) A member of the service in the Junior Administrative grade shall be eligible for promotion to the Selection grade after he has served in the Junior Administrative grade for a minimum period of 5 years, and the Governor is satisfied about his ability, integrity and character:Provided that service in a duty post or equivalent or higher post under the Central Government or State Government onad hocbasis shall count towards the qualifying service.(v) The seniority of members of the service promoted from lower grade to the next higher grade shall be in the order in which their names are arranged by the Selection Board for the purpose of promotion to the next higher grade. |
26. Miscellaneous provision.
- Except as provided in these rules, all matters relating to pay, allowances, leave, pension, discipline and other conditions of service shall be regulated by the general rules famed by the Governor from time to time.26A. [ Transitional provisions. [Inserted by Notification No. A. 11011/1/MCS (G), dated 15.7.1988.]
- On and from the commencement of these Rules and until all the persons covered by sub-rule (ii) are appointed to the service at its initial constitution under Rule 3 read with Rule 9-A of these Rules, such posts may continue to be held by those officers who are holding such posts at the commencement of these Rules as if these Rules have not come into force.]27. [ Power of the Governor to amend, dispense with or relax. [Substituted by Notification No. A. 11011/1/MCS (G), dated 15.7.1988.]
- Whereas the Governor is satisfied that the operation of any of these rule causes undue hardship in any particular case or that in the exigencies of public service as well as for effective implementation of these Rules, he may dispense with or relax or amend and repeal such particular rule or rules or any of the Schedules of these Rules, to such extent or subject to such conditions as he may consider necessary from time to time.]28. Interpretation.
- If any question arises relating to the interpretation of these rules, it shall be referred to the Governor whose decision thereon shall be final.29. [Repeal and savings.] [Substituted by Notification No. A. 11011/1/MCS (G), dated 15.7.1988.]
- The Mizoram Civil Service Rules, 1977 as amended from time to time and the Mizoram Subordinate Civil Service (Group 'B' Posts) Recruitment Rules, 1983 stand repealed with the commencement of these rules.[Provided that any order made or action taken under the Rules so repealed or under any general orders ancillary thereto shall be deemed to have been made or taken under the corresponding provisions of these Rules.] [Inserted by Notification No. A. 11011/1/MCS (G), dated 15.7.1988.][Schedule I(a)] [Substituted Schedule I(a), I(b) and I(c) by Notification No. A. 11011/1/MCS (G), dated 15.7.1988.]Authorised permanent strength of the Mizoram Civil Service[Rule 4]| A. Selection Grade.50 per cent of authorised permanent strength (Non-functional) | 10 |
| Total | 10 |
| B. Junior Administrative Grade. | |
| 1. Director, L.R. and S. | 1 |
| 2. Director, Rural Development | 1 |
| 3. Director, L.A.D. | 1 |
| 4. Director, L. and E | 1 |
| 5. Director, Relief and Rehab. | 1 |
| 6. Controller, Printing andStationary | 11 |
| 7. Deputy Secretary | 12 |
| 8. Deputy C.E.O. | 1 |
| 9. Addl. Deputy Commissioner | 6 |
| 10. Joint Director, Civil Supply | 1 |
| 11. Joint Director, Transport | 1 |
| Total | 27 (X) |
| Reserves | |
| 1. Deputation Reserves at 10 percent of 27 | 3 |
| 2. Leave Reserves at 10 per centof 27 | 3 |
| 3. Training Reserves at 10 percent of 27 | 3 |
| Total | 9 (Y) |
| Grand Total of X and Y | 36 |
| C. Senior Grade. | |
| 1. Under-Secretary | 11 |
| 2. S.D.O. | 9 |
| 3. E.A.C. | 5 |
| 4. Deputy Director, S. and T. | 2 |
| 5. D.C.S.O. | 2 |
| 6. A.S.O.I. | 2 |
| 7. Dy. Director, Rural Development | 1 |
| 8. Deputy Controller of P. and S. | 1 |
| 9. Deputy Director, L.R. and S | 1 |
| 10. Settlement Officer | 1 |
| 11. P.S. to Chief Minister | 1 |
| 12. Liaison Officer | 5 |
| 13. D.T.O. | 2 |
| 14. Election Officer | 3 |
| 15. District Local AdministrativeOfficer | 1 |
| Total | 47 (X) |
| Reserves | |
| 1. Deputation Reserves at 10 percent of 47 | 5 |
| 2. Leave Reserves at 10 per centof 47 | 5 |
| 3. Training Reserves at 10 percent of 47 | 5 |
| Total | 15 (Y) |
| Grand Total of X and Y | 62 |
| D. Junior Grade | |
| 1. B.D.O. | 20 |
| 2. Assistant Director (Revenue) | 1 |
| 3. Assistant Controller, P. and S. | 1 |
| 4. Assistant Director, L.A.D | 1 |
| 5. Circle Officer | 2 |
| 6. A.O. (Gazetted) | 34 |
| 7. S.D.M. | 10 |
| 8. A.D.C. | 5 |
| 9. Assistant Director, R.D. | 1 |
| 10. A.S.O.-II | 4 |
| Total | 79 (X) |
| Reserves | |
| 1. Deputation Reserves at 10 percent of 79 | 8 |
| 2. Leave Reserves at 10 per centof 79 | 8 |
| 3. Training Reserves at 10 percent of 79 | 8 |
| Total | 24 (Y) |
| Grand Total of X and Y | 103 |
| Grand Total of 'B', 'C', and 'D', | 201 |
| Total of 'A' | 10 |
| Grand Total | 211 |