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 2] [Entire Act]

Union of India - Section

Section 40 in The State Of Himachal Pradesh Act, 1970

40. Provision relating to certain Services

(1)On and from the appointed day, there shall be constituted for the State of Himachal Pradesh the following Services, namely:---
(a)the Himachal Pradesh Administrative Service: and
(b)the Himachal Pradesh Police Service.
(2)The initial strength and composition of the cadres of the said Services shall be such as the Administrator of the existing Union territory of Himachal Pradesh may, with the approval of the Central Government, by order, determine before the appointed day.
(3)On and from the appointed day, the existing Delhi, Himachal Pradesh and Andaman and Nicobar Islands Civil Service (hereinafter referred to as the existing Civil Service) shall be known as the Delhi and Andaman and Nicobar Islands Civil Services and the Delhi, Himachal Pradesh and Andaman and Nicobar Islands Police Service (hereinafter referred to as the existing Police Service) shall be known as the Delhi and Andaman and Nicobar Islands Police Service.
(4)Such members of the existing Civil Service as the Central Government may, by order, specify shall be allocated to the cadre of the Himachal Pradesh Administrative Service and such members of the existing Police Service as the Central Government may, by order, specify, shall be allocated to the cadre of the Himachal Pradesh Police Services and any such order may specify the dare or dates from which the allocation made thereunder shall be effective.
(5)All persons who are allocated under sub-section (4) and who immediately before the date on which they are allocated, are born on a Select List for promotion to a State cadre of an All-India Service, shall be deemed to have been included in the same order as in that list in the Select List for promotion to the State cadre of the same Services constituted under sub-section (2) of section 39.
(6)Subject to the foregoing provisions of this section, the rules and regulations applicable to or ion relation to the members of the existing Civil Service and the existing Police Service as in force immediately before the appointed day shall.so far as may be, apply respectively to and in relation to the members of the Himachal Pradesh Administrative Service and the Himachal Pradesh Police Service, until altered, repealed or amended by the competent authority.
(7)Every member of the Central Health Service who immediately before the appointed day is holding any post in the existing Union territory of Himachal Pradesh being a post included in the authorised strength of that Service, shall , until otherwise directed by the Central Government, be deemed to be on deputation, on and from the appointed day to the Government of the State of Himachal Pradesh on the same terms an conditions of service as are applicable to him under the Central Health Service Rules, 1963, but without any deputation allowance:Provided that the period of such deputation shall in no case extend beyond a period of three years from the appointed day.Explanation - In this sub-section, "Central Health Service" means the Central Health Service constituted under the Central Health Service Rules, 1963.