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 Punjab - Section

Section 14 in The Punjab School Education Board Employees (Conduct) Regulations, 1978

14. Evidence before Committee or any other Authority.

(1)Save as provided in sub-regulation (3), no employee shall, except with previous sanction of the Chairman, give evidence in connection with any inquiry conducted by any person, committee or authority.
(2)Where any sanction has been accorded under sub-regulation (1), no employee giving such evidence shall criticise the policy or any action of the State Government or the Board.
(3)Nothing in this regulation shall apply to :-
(a)Evidence given at an inquiry before an authority appointed by the State Government or the Board;
(b)evidence given in any judicial inquiry; or
(c)evidence given in any departmental inquiry ordered by authorities subordinate to the Government or the Board.
Explanation. - Quotation by a Board's employee (in the representation to the Secretary/Chairman) of or from any letter, circular or office memorandum or from the notes on any file, to which he is not authorised to have access or which he is not authorised to keep in his personal custody or for personal purposes, shall amount to unauthorised communication or information within the meaning of this regulation.