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]

Securities And Exchange Board Of India - Section

Section 24 in Securities and Exchange Board of India (Employees' Service) Regulations, 2001

24. Increments.

(1)In an incremental scale, the increment shall accrue on an annual basis or each stage of that scale, whether such service be probationary, officiating or substantive.Provided that the benefit of increment shall be admissible from the first of the month in which it accrues, irrespective of the actual date of its accrual.
(2)Officiating service in a higher grade will count for increments in an employee's substantive grade as well as in the higher grade in which he is officiating and if there is an intermediate grade between the two in which he would have officiated had he not been appointed to officiate in the higher grade, also in the intermediate grade, but the period during which an employee is on leave without pay will not count for increment unless so authorised by the competent authority for reasons to be recorded in writing.
(3)Sanction to draw increments will be given by the Competent authority.
(4)No increment may be withheld except as a disciplinary measure under Regulation 79 and each order withholding an increment shall state the period for which it is withheld and whether the postponement shall have the effect of postponing future increments:Provided that if in an incremental scale there is an efficiency bar, an employee shall not draw increments above that bar until he has been certified fit to do so by the Competent Authority. On each occasion on which an employee is allowed to pass an efficiency bar which has previously been enforced against him, he shall be placed in the incremental scale at such stage as the authority competent to remove the bar may fix provided that such stage shall not be higher than that at which he would draw his pay if the bar had not been enforced against him and further that no increments granted on the removal of a bar shall have a retrospective effect.
(5)The Chairman may, grant stagnation increments to an employee who has reached the last stage in the concerned scale.