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 Uttar Pradesh - Section

Section 28 in The U.P. Homoeopathic Medicine Act, 1951

28. Registrar and other officers and servants of the Board.

(1)The Board shall, with the previous approval of Government, appoint a Registrar who shall be the Secretary to the Board. The Registrar shall receive such salary and allowances as may be prescribed. The Chairman may from time to time grant him leave and may temporarily appoint a person to act in his place. Any person duly appointed to act as Registrar shall be deemed to be the Registrar for all purposes of this Act.
(2)Any order of the Board appointing, punishing or removing the Registrar from his office shall be subject to the approval of the State Government.
(3)The Board may appoint such other officers and servants as may be necessary for carrying out the purposes of this Act :Provided that the number, designations, pay and allowances of such officers and servants shall be fixed with the previous approval of the State Government :Provided also that the powers of the Board to punish, dismiss, discharge and remove any officer or servant of the Board shall be subject to rules and regulation.
(4)All questions of recruitment, promotions, leave, provident fund and other conditions of service relating to staff shall be governed by rules.
(5)The registrar or any other officer or servant appointed under this section shall be deemed to be a public servant within the meaning of Section 21 of the Indian Penal Code.