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 Karnataka - Section

Section 12 in The Krantiveera Sangolli Rayanna Kshetra Development Authority Act, 2016

12. Employees of the Authority.

(1)Subject to such rules as may be prescribed, the Authority may appoint such number of employees as it may find necessary for effective implementation of the Act:Provided that, the Government shall appoint a Controller of Finance and Accounts not below the rank of Group 'A' Junior Scale Officer' on deputation either from the Indian Audit and Accounts Service or from the Karnataka State Accounts Service.
(2)The Controller of Finance and Accounts shall report to the Commissioner and shall ensure that financial rules are followed; and accounts are kept upto date, presenting a true and fair picture of the financial affairs of the Authority.
(3)The salaries, allowances and other conditions of service of the employees referred to in sub-section (1), shall be such as may be prescribed.
(4)The Commissioner shall be the appointing authority in respect of employees of the Authority and shall exercise general control and supervision over the personnel of the Authority.