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 47] [Entire Act]

Union of India - Subsection

Section 47(2) in Life Insurance Corporation of India (Staff) Regulations, 1960

(2)An appeal against an order -
(a)stopping an employee at the efficiency bar in the time-scale on the ground of his unfitness to cross the bar;
(b)determining the salary and allowance for the period of suspension to be paid to an employee on his reinstatement or determining whether or not such period shall be treated as period spent on duty for any purpose,shall lie to the authority to whom an appeal against an order imposing upon him the penalty of dismissal from service would lie.