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]

State of West Bengal - Section

Section 26 in West Bengal Municipal (Employees' Service) Rules, 2010

26. Resignation

.— (1) No employee shall, unless the Board of Councillors of the Local Body otherwise directs, be permitted to resign if he fails to serve on his appointing authority due notice at least for —(a)one month, in the case of an employee holding no lien or suspended lien on a permanent post under the Local Body, or(b)three months, in the case of an employee holding lien or suspended lien on a permanent post under the Local Body.
(2)An employee who tenders resignation and quits without giving the notice as provided in sub-rule (1) shall at the discretion of the appointing authority, be liable to forfeiture of his salary for the period by which the notice falls short of requirements of clause (a) or clause (b) of sub-rule (1) as the case may be, in addition to such disciplinary action as may be taken against him for contravention of this rule.Note : Regarding the question of taking back in service an employee who resigned and subsequently withdrew such resignation letter the following principles shall he followed :-
(i)A person continues in service if he withdraws his resignation letter before the date from which the resignation is to take effect. The resignation becomes irrevocable and operative after the aforesaid date of resignation. So the question of withdrawal of the resignation letter by the employee and taking back such employee in service goes not arise. After the resignation has become irrevocable and effective it cannot be cancelled.
(ii)Resignation does not disqualify a person for fresh appointment and if he is given any on account of resignation, the appointment, given subsequently shall always be treated as fresh appointment without any consideration whatsoever with his previous appointment.
(iii)Such fresh appointment shall not be possible other than in category "A" service if the age exceeds the limit prescribed in the rules.