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 Odisha - Section

Section 13 in Orissa Leave Rules, 1966

13.

(1)Extraordinary leave may be granted to any Government servant in special circumstances-
(i)When no other leave is by rule admissible, or
(ii)When other leave is admissible, but the Government servant concerned applies in writing for the grant of extraordinary leave.
(2)Except in the case of a permanent Government servant and a Government Servant who has rendered not less than three years continuous service, the duration of extraordinary leave on any one occasion shall not exceed the following limits, namely-
(i)two months ;
(ii)four months in special cases, where such leave is supported by a medical certificate as required under the rules ;
(iii)eighteen months where the Government servant is undergoing treatment for-
(a)pulmonary tuberculosis either in a recognised sanatorium or at his residence under a tuberculosis specialist recognised as such by the State Administrative Medical Officer concerned: or
(b)tuberculosis of any other part of the body by a qualified tuberculosis specialist or a Chief District Medical Officer; or
(c)leprosy, in are cognised leprosy institution, or by a Chief District Medical Officer or a specialist in leprosy recognised as such by the State Administrative Medical Officer Concerned-
Provided that concession of extraordinary leave up to eighteen months under Clause (iii) of this sub-rule shall be admissible only to those Government servants who have been in continuous Government service for a period exceeding one year :Provided further that in the case of treatment of pulmonary tuberculosis at the residence, the Government servant shall produce a certificate from a specialist to the effect that he is under his treatment and that he has reasonable chances of recovery on the expiry of the leave recommended.(Notification No. 5959-Codes-70/F dated the 17th February, 1971)
(3)Subject to the provision of Rule 14, a Government servant not in permanent employ may be granted during deputation on training, extraordinary leave from the date of his relief till the date of resumption of duties on return from training ; provided that he has completed a minimum period of one year continuous service on the date of deputation and the authority competent to grant the leave is satisfied that such training is necessary for improving the Government servant's professional knowledge,
(4)Where a Government servant who is not in permanent employ fails to resume duty on the expiry of the maximum period of extraordinary leave granted to him or where such Government servant who is granted a lesser amount of extraordinary leave than the maximum amount admissible, remains absent from duty for any period which together with the extraordinary leave granted exceeds the limit up to which he could have been granted such leave under these rules, he shall, unless the State Government view of the exceptional circumstances of the case otherwise determine, be removed from service after following the procedure laid down in Orissa Civil Services (Classification, Control and Appeal) Rules, 1962.(Notification No. 44206-C.S-II-26-73/F dated 1st October, 1973).