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 18 in The Orissa Municipal Employees' Pension Rules, 1989

18.

(1)Service rendered by an employee belonging to one of the classes mentioned in Explanation 2 below, after attaining the age of eighteen years, which is pensionable, under military rules but which terminates before he attains the age of superannuation may at his option be allowed to count, when followed by service qualifying for pension under these rules as part of such service, provided that any bonus, gratuity or pension received on discharge from military services shall be refunded in such number of monthly instalments not normally exceeding 36 (thirty-six), and beginning from such date as in each case the Director may decide, service so allowed to count shall, however, be restricted on service within or outside the employees Unit or Department in India or elsewhere, which has been paid for from the Consolidated Fund of Orissa or for which a pensionary contribution has been received by the Government. The option referred to above should be exercised within a period of three months from the date of confirmation in the local authority.Explanation 1. - An officer, ex-soldier, ex-sailor or ex-airman will not be brought under the operation of this rule as a matter of course. Each case will be decided on its merit.Explanation 2. - This rule applies to Commissioned Officers, Junior Commissioned Officers, Warrant Officers, Non-Commissioned Officers and other enrolled personnel of the army and the corresponding categories of the Navy and Air Force. It also applies to personnel of Frontier Constabulary and Militaria, non-combatant departmental and regimental employees and followers of the supplemental service and Warrant Officers and Departmental Officers, the Commissionary and assistant' classes.Explanation 3. - To be eligible for the concession in this rule, the individual concerned should take his discharge from the Army, Navy or Air Force within twelve months of the date of his confirmation in the appointment pensionable under these rules. This limit may, in special cases, be relaxed by the Government.Explanation 4. - Employees in the Military Police have the option of counting service under any other rules or regulations which would give them similar or more liberal concession.Explanation 5. - Employees who were in service in an appointment pensionable under these rules on the 22nd February, 1921 are eligible to Court service under the rules which were in force before the date where these rules are more advantageous to them.Explanation 6. - Any person who was on other rank, an airman or sailor may, on being permanently appointed to a post in a local authority be allowed at the discretion of the Director to count-
(a)in full his former colour service; and
(b)half the period of his service in the reserve, in the Air Force or Navy, as the case may be, for the grant of civil pension under the provisions of these rules.
(2)Employees who prior to their appointment had rendered satisfactory said whole time enlisted or commissioned "war service" between the 3rd September, 1939 and the 1st April, 1946. In the Armed Force of India or similar forces of a common wealth country which did not earn a service pension under the Military, Naval or Air Force Rules, shall be allowed to count such war service including all kinds of leave on full rates of pay and sick leave taken during such service or the purpose of pension under these rules subject to the following conditions, namely :
(a)Only completed years of said "war service" shall be allowed to count;
(b)In the case of services in which a minimum age is fixed for recruitment, no war service tendered below that age shall be allowed to count or pension and in the case of services or posts in which no minimum age is fixed, no portion of "war service" rendered before attaining the age of eighteen years shall be allowed to count for pension;
(c)"War service" rendered in Armed Forces of India or in similar forces of a common wealth country shall be allowed to count alike for pension, no contribution towards pension or share of a pension earned as a result of this concession being claimed from the foreign Government;
(d)No refund of bonus or gratuity paid to the employee in respect of such war service shall be demanded from the employees. If however, the officer has been granted any retirement gratuity or service covering both the post-war and war period, such gratuity shall be refundable.
Explanation. - For the purpose of this rule, the service rendered by persons during the period between 3rd September, 1939 to 1st April, 1946 in Civil Defence Departments shall also be treated as "War service" ;Provided that the concerned Council shall declare the matters involved in this rule with the approval of Director.