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 Madhya Pradesh - Section

Section 24 in The M.P. Co-Operative Tribunal Regulations, 2000

24. Public holidays and vacation.

(1)The Chairman, members of the Tribunal and officers and staff of the Tribunal shall observe all such public and general holidays as are prescribed by the High Court of Madhya Pradesh, for its observance. However, there shall only be two closed Saturdays for the Tribunal and its office, as have been notified by the High Court as closed Saturdays for the High Court and its registry. In addition to this, the Tribunal shall observe all such local holidays or any ether holiday, declared by the Government or local authority from time to time.
(2)
(i)The Chairman shall be entitled to 15 days summer vacation and one weeks winter vacation in one calendar year, during the vacation period as may be notified by the High Court as its vacation period, in addition to the usual earned leave admissible to him under the rules. The Chairman shall give intimation to the Government of the period during which he would avail vacation.
(ii)After publication of the calendar by the High Court containing list of holidays and vacation, the Tribunal shall also notify its vacation period in the Gazette.