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 6] [Entire Act]

State of Rajasthan - Section

Section 8 in The Rajasthan Home Guards Act, 1963

8. Punishment of members for neglect of duty etc

(1)The Commandant shall have the authority to suspend, reduce or dismiss or fine, to an amount not exceeding fifty rupees, any member of the Home Guards, under his control, if such member, without reasonable cause, on being called out under section 4 neglects or refuses to obey such order or to discharge his functions and duties as a member of Home Guards or to obey any lawful order or direction given to him for the performance of his functions and duties or is guilty of any breach of discipline or misconduct. The Commandant shall also have the authority to dismiss any member of the Home Guards on the ground of conduct which has led to his conviction for the commission of an offence involving moral turpitude or an offence against this Act. The Commandant General shall have the like authority in respect of any member of the Home Guards appointed to a post under his immediate control.
(2)Notwithstanding anything contained in this Act, the Commandant shall have the authority to discharge any member of the Home Guards at any time subject to such conditions as may be prescribed. If, in the opinion of the Commandant, the services of such member are no longer required. The Commandant General shall have the like authority in respect of any member of the Home Guards appointed to a post under his immediate control.
(3)When the Commandant General or the Commandant passes an order for suspending, reducing, dismissing or fining any member of the Home Guards under sub-section (1), he shall record such order or cause the same to be recorded, together with the reasons therefore and a note of the Inquiry made, in writing, and no such order shall be passed by the Commandant General or the Commandant unless the person concerned is given an opportunity to be heard in his defense.
(4)Any member of the Home Guards aggrieved by an order of the Commandant may appeal against such order to the Commandant General and any such member aggrieved by an order of the Commandant General may appeal against such order to the State Government, within thirty days of the date on which he was served with notice of such order. The commandant General or the State Government, as the case may be, may pass such order as he or it thinks fit.
(5)The Commandant General or the State Government may at any time call for and examine the record of any order passed by the Commandant or Commandant General, respectively, under sub- section (1) or (2) for the purpose of satisfying himself or itself as to the legality or propriety of such order passed by the Commandant or the Commandant General, as the case may be, and may pass such order with reference thereto as he or it thinks fit.
(6)Every order if no appeal is made there from as hereinbefore provided and every order passed in appeal or revision under this Section shall be final.
(7)Any fine imposed under this Section may be recovered in the mannerprovided by the Code of Criminal Procedure, 1898 (Central Act V of 1898), for the recovery of fines imposed by a Court as if such fine were imposed by a Court.
(8)Any punishment inflicted on a member of the Home Guards under this Section shall be in addition to the penalty to which such member is liable under Section 9 or any other law for the time being in force.