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 Bihar - Section

Section 3 in Bihar Police Sub-ordinate Services Commission Rules, 2017

3. Status, Pay and facilities of the Chairman of the Commission.

(1)Government may appoint/ nominate serving or retired officer of the rank of Director General of Police/ Additional Director General of Police to the post of the Chairman of the Commission.
(2)Serving officer, appointed/nominated as the Chairman of the Commission, shall be provided the pay of his post and all facilities admissible to a Departmental Secretary.
(3)Pay equivalent to last pay of his service period and all facilities admissible to a Departmental Secretary shall be provided to retired officer appointed as the Chairman of the Commission.However, if an officer after his retirement is appointed as the Chairman of the Commission, he will be paid as salary from the date of his appointment, after deducting the amount of pension, which he is to get after retirement from the date of retirement (including that part of the pension which has been commuted) and the amount equivalent to other retrial benefit from his earlier service.