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 Rajasthan - Section

Section 34 in The Rajasthan Financial Corporation (Staff) Regulations, 1958

34. Restriction on borrowing and investment.

(1)An employee shall not borrow money from or in any way place himself under a pecuniary obligation to a broker or an employee of the Corporation subordinate to him or any firm or person having dealings with the Corporation.
(2)No employee shall make nor permit any member of his family to make any investment likely to embarrass or influence him in the discharge of his official duties.Explanation. - For the purpose of this Sub-Regulation, the word "family" includes any relative ordinarily residing with or dependent on an employee.