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 Maharashtra - Section

Section 22A in Maharashtra Jeevan Authority Act, 1976

22A. [ Posting and appointment of Engineers inZilla Parishad, and Maharashtra Jeevan Authority, respectively. - (1) On the directions issued by the State Government, the Authority shall post, from time to time, to work under the Zilla Parishads constituted under the Maharashtra Zilla Parishads and Panchayat Samitis Act, 1961, such number of Deputy Engineers (Grade-II), and Executive Engineers (Grade-I),from its cadre of Engineers, having due regard to exigencies of services in the Zilla Parishads for such period and on such terms and conditions as may be decided by the Authority and the concerned Zilla Parishads:

Provided that the terms and conditions of service of such persons shall not be less advantageous than those applicable to them immediately before such posting.
(2)The Authority shall make a provision in consultation with the State Government, in its recruitment rules for the post of Engineers (Grade-II),so as to make eligible for appointment, on the establishment of the Authority the employees of the District Technical Services (Class-III), specified in the said rules, and the State Government shall prepare a select list of the employees of the District Technical Services (Class-III), for appointment of such employees to the post of Engineer (Grade-II), in the Authority.
(3)Where under the recruitment rules for the Engineer (Grade-II), of the Authority, the employees of the District Technical Services (Class-III), specified therein, are made eligible for appointment in such Engineer (Grade-II), Service, the Authority or an Officer authorised by it in that behalf, in consultation with the State Government and the employee concerned, and having due regard to the exigencies of service in the Authority and also in the Zilla Parishads by order in writing appoint, from time to time, such employees in the authority from the select list, prepared of the employees of the District Technical Services (Class III) not earlier than one year from the date of such appointment, by the State Government.
(4)The employees from the District Technical Services (Class-III), appointed in Engineer (Grade-II) Service of the Authority shall be the officers of the Authority and shall be governed by the conditions of services made by the Authority for the said posts:Provided that any service rendered by any such employee under the concerned Zilla Parishadshall be deemed to be the service rendered under the Authority.
(5)It shall be the duty of the Authority and the Zilla Parishads to comply with the directions issued by the State Government in this behalf] [Section 22A was inserted by Maharashtra 4 of 1999, Section 4, (w.e.f. 13-11-1998).]