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 Uttar Pradesh - Section

Section 3 in The U.P. Finance and Accounts Service Rules, 1992

3. Definitions.

- In these rules unless there is anything repugnant in the subject or context :
(a)"appointing authority" means the Governor;
(b)"citizen of India" means a person who is or is deemed to be a citizen of India under Part II of the Constitution;
(c)"Commission" means the Uttar Pradesh Public Service Commission;
(d)"Constitution" means the Constitution of India;
(e)"Government" means the State Government of Uttar Pradesh;
(f)"Governor" means the Government of Uttar Pradesh;
(g)"Member of the service" means a person appointed in a substantive capacities under the provisions of these rules or of rules or orders in force prior to the commencement of these rules to a post in the cadre of the Service;
(h)"Service" means the Uttar Pradesh Finance and Accounts Service;
(i)"Substantive appointment" means an appointment on a post in the cadre of service, made after selection in accordance with the rules and, if there are no rules, in accordance with the procedure prescribed for the time being by executive instructions issued by the Government;
(j)"Year of recruitment" means the period of twelve months commencing from the first day of July of a calendar year.