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 Rajasthan - Section

Section 330 in Rajasthan Municipalities Act, 2009

330. Recruitment to posts in the Service.

(1)Upon the creation and constitution of the service, appointments to all posts therein shall, subject to any rules under Section 337 and notwithstanding anything contained in the rules made under Section 339, be made in accordance with the provisions of Sections 332, 333 or, as the case may be, 335.
(a)by direct recruitment,
(b)by promotion,
(c)by transfer, or
(d)by deputation in exceptional case when eligible person is not available in municipal service.
(2)The State Government shall lay down the terms and conditions on which appointments shall be made by transfer or deputation from a State Service.
(3)With the approval of the State Government and in conformity with such general or special directions as it may from time to time issue, any officer or servant of a Municipality who is a member of the Service may be transferred to the service of another Municipality.
(4)It shall not be lawful for the Municipality, -
(a)to take any officer or employee on deputation from any department of the State Government without obtaining prior approval of the State Government,
(b)to relieve any officer or employee without seeking orders of the State Government,
(c)to refuse or not to allow any officer or employee to join the duty when such employee is transferred or deputed by the State Government.