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]

Union of India - Section

Section 135 in The National Security Guard Act, 1986

135. Rank structure.—

(1)The officers and other members of the Security Guard shall be classified in accordance with their ranks in the following categories, namely:—
(a)officers—
(i)Director-General.
(ii)Additional Director-General.
(iii)Inspector-General.
(iv)Deputy Inspector-General.
(v)Group Commander.
(vi)Squadron Commander.
(vii)Team Commander.
(b)Assistant Commanders—
(viii)Assistant Commander Grade I.
(ix)Assistant Commander Grade II.
(x)Assistant Commander Grade III.
(c)persons other than officers and Assistant Commanders—
(xi)Ranger Grade I.
(xii)Ranger Grade II.
(xiii)Combatised tradesmen.
(2)The matters relating to inter se seniority of persons belonging to the same rank shall be determined in accordance with such rules as may be prescribed.
(3)Notwithstanding anything contained in this Act, the Director-General may, subject to confirmation by the Central Government as provided hereinafter, grant to an officer or Assistant Commander Grade I a rank, mentioned in clause (a) of sub-section (1) as a local rank, whenever considered necessary by him in the interest of better functioning of the Security Guard.
(4)An officer or Assistant Commander Grade I holding a local rank,—
(a)shall exercise the command and be vested with the powers of an officer holding that rank;
(b)shall cease to hold that rank, if the grant of such rank is not confirmed within one month by the Central Government, or when so ordered by the Director-General or when he ceases to hold the appointment for which the rank was granted;
(c)shall not be entitled to claim any seniority over other officers by virtue of his having held such local rank; and
(d)shall not be entitled to any extra pay for holding such rank.