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 3] [Entire Act]

State of Kerala - Section

Section 5 in Kerala Lok Ayukta Act, 1999

5. Term of office and other conditions of service of Lok Aykta and Upa-Lok Ayukta.

(1)A person appointed as Lok Ayukta or Upa-Lok Ayukta shall hold office for a term of five years from the date on which he enters upon his office.Provided that-
(a)the Lok Ayukta or an Upa-Lok Ayukta may, by writing under his band and seal addressed to the Governor, resign his office,
(b)the Lok Ayukta or an Upa-Lok Ayukta may be removed from his office in the manner provided in section 6.
(2)A person who holds office as the Lok Ayukta or an Upa-Lok Ayukta shall, on the expiration of his term of office, be ineligible for reappointment to that office.
(3)On ceasing to hold office, the Lok Ayukta or an Upa-Lok Ayukta shall not be eligible for further employment to any office of profit under the Government or n any authority, corporation, company, society or university referred to in item (vii) of clause (o) of section 2.
(4)The salary and allowances payable to, and other conditions of service of, the Lok Ayukta or an Upa-Lok Ayukta shall be such, as may be prescribed.Provided that-
(a)In prescribing the salary and allowances and other conditions of service of the Lok Ayukta, regard shall be had to the salary and allowances and other conditions of service of a Supreme Court Judge or of the Chief Justice of a High Court, as the case may be,
(b)In prescribing the salary and allowances payable to, and other conditions of service of, the Upa-Lok Ayukta, regard shall be had to the salary and allowances payable to, and other conditions of service of a Judge of a High Court:
Provided further that the salary and allowances payable to, and other conditions of service of, the Lok Ayukta or an Upa-Lok Ayukta shall not be varied to his disadvantage after his appointment.
(5)The expenditure in respect of the salaries and allowances of the Lok Ayukta and the Upa-Lok Ayuktas and the administrative expenses of the offices of the Lok Ayukta and the Upa-Lok Ayukta including all salaries, allowances and pensions payable to, or in respect of the persons serving in that office, shall be charged on the Consolidated Fund of the State.