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 Karnataka - Section

Section 2 in The Karnataka State Civil Services (Regulation of Promotion, Pay and Pension) Act, 1973

2. Definitions.

- In this Act unless the context otherwise requires, -
(a)‘allottee’ means a Government servant allotted or deemed to have been allotted to serve in connection with the affairs of the State of [Karnataka] [Substituted by Act 40 of 1976 and by Act 25 of 1982 w.e.f. 11.4.1974.] under or in pursuance of section 115 of the States Reorganisation Act 1956 (Central Act 37 of 1956);
(b)‘civil servant’ means a person who is a member of civil service of the State of [Karnataka] [Substituted by Act 40 of 1976 and by Act 25 of 1982 w.e.f. 11.4.1974.] or who holds a civil post under the State of [Karnataka] [Substituted by Act 40 of 1976 and by Act 25 of 1982 w.e.f. 11.4.1974.] and includes an allottee;
(c)‘final seniority list’ means an inter-State seniority list of allottees prepared in accordance with the decisions of Central Government under the provisions of subsection (5) of section 115 of the States Reorganisation Act 1956 (Central Act 37 of 1956);
(d)‘Inter-State seniority list’ means an inter-State seniority list prepared from time to time, on the basis of the seniority in which the eligibility of an allottee to promotion to higher post or posts is considered.
(e)‘rules of recruitment’ means the rules of recruitment made in respect of recruitment to any service, post, office or class of posts or offices.