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 88] [Entire Act]

Union of India - Subsection

Section 88(2) in The Central Reserve Police Force Rules, 1955

(2)Notwithstanding anything contained in sub-rule (1), all superior officers and members of the Force other than those to whom rules 85 to 87 apply, shall, while serving in any establishment of Central Reserve Police Forces except offices of Director-General/Inspector-Generals/Deputy Inspector-Generals, be entitled to 60 days earned leave in a calendar year in the following manner:--
(i)The credit to be afforded to the leave account of all the personnel as stated in para (2) above in respect of earned leave at the commencement of each calendar half year shall be at a uniform rate of 30 days.
(ii)The credit to be afforded vide (i) above shall be reduced by 1/6 of the period of extra ordinary leave only availed of during the previous half year subject to a maximum of 30 days.