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] [Section 7] [Entire Act]

State of Rajasthan - Subsection

Section 7(4) in The Rajasthan Municipal (Subordinate and Ministerial Service) (New Pay Scales) Rules, 1973

(4)
(a)Where fixation of initial pay in the New Pay Scale on 1-4-70 or the date when the Board resolves to adopt these Rules carries the pay beyond the stage of efficiency bar of the New Pay Scales or Efficiency Bar in the existing pay scale these bars shall be deemed to have been crossed.
(b)In cases where an efficiency has been enforced against a member drawing pay in the existing pay scale prior to 1-4-70 or the date from which the Board resolves to adopt these scales, such member after his initial pay has been fixed in the New Pay Scales shall not draw increment unless specifically permitted by the Board.