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 Karnataka Departmental Inquiries (Enforcement of Attendance of Witnesses, Production of Documents and Miscellaneous Provisions) Act, 1981

2. Departmental inquiries to which the Act shall apply.

- The provisions of this Act shall apply to every departmental inquiry made in relation to, -
(a)persons appointed to public services or posts in connection with the affairs of the State of Karnataka;
(b)persons who, having been appointed to any public service or post in connection with the affairs of the State of Karnataka, are in the service or pay of,-
(i)any local authority in the State of Karnataka;
(ii)any corporation established by or under a Central Act and owned or controlled by the Central Government;
(iii)any corporation established by or under a Central Act or Karnataka Act and owned or controlled by the Government of Karnataka;
(iv)any Government company within the meaning of section 617 of the Companies Act, 1956 (Central Act 1 of 1956) in which not less than fifty-one percent of the paid up share capital is held by the State Government or any company which is a subsidiary of such Government company;
(v)any society registered under the Karnataka Societies Registration Act, 1960 (Karnataka Act 17 of 1960) which is subject to the control of the State Government.
(vi)any society registered under the Karnataka Co-operative Societies Act, 1959 (Karnataka Act 11 of 1959).