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

5. Initial constitution of the Cadre.

(1)The cadre shall be formed initially by absorption of the officers and employees who immediately before the constitution of cadre were holding any post as listed in Schedule, subject to the said post available for absorption in the Schedule. An offer for absorption shall be given to such officers and employees, who are holding any post provided under the Schedule to the present regulations, and on exercise of option by such officer or employee, the Authority shall consider absorption subject to the provisions contained herein.
(2)No person shall be considered for absorption, unless such person:
(a)has completed three years of continuous service in the Authority; and
(b)is free from disciplinary and vigilance angle.
(3)The Appointing Authority may absorb any person referred to in sub-regulation (1), above:-
(a)on recommendation of the Selection Committee and having regard to relative merit, suitability and requirement of such person in the Authority; and
(b)in consultation with his parent Ministry or Department or Public Sector Undertaking or Statutory or Autonomous Body, as the case may be, for absorption of such persons.
(4)For determining relative merit, suitability and requirement of a person:
(a)a brief of the eligible officers and employees, who exercise the option for absorption, indicating their past experience, performance reports, vigilance status, exceptional contributions etc., shall be placed for consideration of the Selection Committee; and
(b)shortlisted officers and employees shall be required to submit brief write-ups on five exceptional contributions made during his/her service at the Authority, for consideration of the Selection Committee.
(5)The Authority may prescribe such further conditions for said absorption, as it may deem fit from time to time.
(6)The service rendered by the officers and employees in the Authority prior to the date of notification of these regulations shall be counted as regular service for the purpose of this regulation.