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 2 in The Indian Police Service (Pay) Rules, 2016

2. Definitions.

- In these rules, unless the context otherwise requires:-
(i)"basic pay" in the revised pay structure means the pay drawn in the specified Level in the Pay Matrix;
(ii)"benchmark score" shall mean the minimum numerical weighted mean score arrived at for overall grading above which an officer shall be regarded as fit for promotion or empanelment, as the case may be, to the next higher grade;
(iii)"cadre" and "cadre posts" shall have the meanings respectively assigned to them in the Indian Police Service (Cadre) Rules, 1954;
(iv)"departmental examination" means such examination as may be prescribed by the State Government from time to time for members of the Service allotted to the cadre of the State or posted to that State for training;
(v)"direct recruit" means a person appointed to the Indian Police Service in accordance with rule 7 of the Indian Police Service (Recruitment) Rules, 1954;
(vi)"existing basic pay" means the pay drawn in the existing Pay Band and Grade Pay or Pay in the existing scale;
(vii)"existing emoluments" mean the sum of (i) existing basic pay and (ii) existing dearness allowance at index average as on the 1st day of January, 2016;
(viii)"existing Pay Band and Grade Pay" in relation to a member of Service means the pay in the Pay Band and the Grade Pay applicable to the post held by the member of Service as on the date immediately before the notification of these rules whether in a substantive capacity or in officiating capacity;
(ix)"existing pay structure " in relation to a member of Service means the present system of Pay Band and Grade Pay or the Pay Scale applicable to the post held by the member of Service as on the date immediately before the coming into force of these rules whether in a substantive or officiating capacity;
(x)"existing scale" in relation to a member of Service means the pay scale applicable to the post held by the member of Service as on the date immediately before the publication of these rules in the Higher Administrative Grade, Higher Administrative Grade+ and Apex scale whether in a substantive or officiating capacity;
(xi)[ "Level in the Pay Matrix" shall mean the Level corresponding to the existing Pay Band and Grade Pay or scale specified in the Pay Matrix in APPENDIX-I";] [Substituted ''Level in the Pay Matrix' shall mean the Level corresponding to the existing Pay Band and Grade Pay or scale specified in the Pay Matrix in Schedule III;' by Notification No. G.S.R. 574(E), dated 12.6.2017.(w.e.f. 23.9.2016)]
(xii)"Lien" means the title of a member of the Service to hold on regular basis, either immediately or on the termination of a period or periods of absence, a post, including a tenure post, to which he has been appointed on regular basis and on which he is not on probation;
(xiii)"Member of the Service" means a member of the Indian Police Service;
(xiv)"Officiation" means an officer performing the duties of a post on which another member of the Service holds a lien and it includes an officer appointed by the Government in officiating capacity in a vacant post in which no other member of the Service holds the lien;
(xv)"Pay in the Level" means pay drawn in the appropriate Cell of the Level as specified in the Pay Matrix;
(xvi)"Pay Matrix" means the Matrix specified in the Schedule III with Levels of pay arranged in vertical cells as assigned to corresponding existing Pay Band and Grade Pay or scale;
(xvii)"Personal pay" means additional pay granted to a member of the Service-
(a)to save him from a loss in his substantive pay in respect of a permanent post other than a tenure post due to a revision of pay or due to any reduction of such substantive pay otherwise than as a disciplinary measure; or
(b)in exceptional circumstances, on other personal considerations;
(xviii)"promoted officer" means an officer appointed to the Indian Police Service by promotion from a State Police Service in accordance with rule 9 of the Indian Police Service (Recruitment) Rules, 1954;
(xix)"promotion" means appointment of a member of the Service to the next higher grade over the one in which he is serving at the relevant time;
(xx)"revised pay structure" in relation to any post specified in Schedule II means the Pay Matrix and the Levels specified therein corresponding to the existing Pay Band and Grade Pay or scale of the post unless a different revised Level is notified separately for that post;
(xxi)"revised emoluments" means the pay in the Level of a member of the Service in the revised pay structure or the basic pay in the Apex scale;
(xxii)"Schedule" means the Schedule appended to these rules;
(xxiii)"Service" means the Indian Police Service;
(xxiv)"State" means a State specified in the First Schedule to the Constitution and includes an Union territory;
(xxv)"State Cadre" and "Joint Cadre" shall have the meanings respectively assigned to them in the Indian Police Service (Cadre) Rules, 1954;
(xxvi)"State Police Service" shall have the meaning assigned to it in the Indian Police Service (Recruitment) Rules, 1954;
(xxvii)"State Government concerned" in relation to a Joint Cadre means the Joint Cadre Authority.
Note 1. - The benchmark score shall be notified by the State Government for promotion within the cadre and by the Central Government for the purpose of empanelment and any revision of benchmarks by the Government shall have prospective effect;Note 2. - The junior-most person(s) in the grade will, however, be liable to be reverted to the lower grade if the number of members of the Service entitled to hold the regular posts is more than the number of posts available in that grade.