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]

Union of India - Section

Section 46 in Pension Fund Regulatory and Development Authority (Employees Service) Regulations, 2015

46. Joining Time.

(1)Joining time may be granted to an employee by the Chairperson to enable the employee -
(a)to join a new post to which he is appointed while on duty in his old post; or
(b)to join a new post on return from leave of not more than four months' duration although the duration of leave exceeds four months, the employee has not had sufficient notice of his appointment to the new post.
(2)Joining time shall not be 'granted when no change in the headquarters of an employee is involved.
(3)Pay and allowances during joining time. - The pay and allowances of an employee on joining time shall be determined in accordance with the Regulations.
(4)Period for which admissible. - Joining time which may be allowed to an employee shall not exceed seven days, exclusive of the number of days spent on travelling.
(5)How calculated. - In calculating joining time admissible to an employee, the day on which he is relieved from his old post shall be excluded but public holidays following the day of his relief shall be included in the joining time.
(6)Special casual leave in lieu of joining time. - Where an employee on transfer from one centre to another does not avail of the joining time or his joining time has been curtailed due to exigencies of Authority's service, he may be allowed to avail of the Special Casual Leave to the extent of unavailed joining time subject to a maximum of 7 days, at any time after the date of reporting at new centre but before the completion of a period of six months or such other extended period as may be agreed to by the Authority for submitting supplementary travelling allowance bill in respect of his family and personal effects provided he has advised the office to this effect before proceeding on transfer. Saturdays/Sundays/holidays prefixed to Special Casual Leave in lieu of joining time shall be excluded but Saturdays/Sundays/holidays intervening such Special Casual Leave shall be reckoned as Special Casual Leave.
(7)Where an employee on transfer from one station to another does not avail the entire joining time including special casual leave referred to in sub-regulation
(6)or the same has been curtailed due to exigencies of Authority's Service, the unavailed joining time will be added to the Ordinary Leave account of the employee.