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 Bihar - Section

Section 28 in Bihar Government Servants (Classification, Control & Appeal) Rules, 2005

28. Revision

(1)Notwithstanding anything contained in these Rules,-
(i)the Government, or
(ii)the head of a department directly under the Government, in the case of a Government servant serving in a department or office, under the control of such head of a department, or
(iii)the appellate authority, or
(iv)any other authority specified in this behalf by the Government by a general or special order, and within such time as may be prescribed in such general or special order,
may at any time within six months of the date of the order proposed to be revised, either on his or its own motion or otherwise call for the records of any inquiry and revise any order made under these Rules or under the Rules repealed by the Rule 32 (from which an appeal is allowed but from which no appeal has been preferred or from which no appeal is allowed), after consultation with the Commission where such consultation is necessary, and may-
(a)confirm, modify or set aside the order, or
(b)confirm, reduce, enhance or set aside the penalty imposed by the order, or impose any penalty where no penalty has been imposed, or
(c)remit the case to the authority, making the order or to any other authority, directing such authority, to make such further inquiry as he may consider proper in the circumstances of the case, or
(d)pass such other orders aS it may deem fit:
Provided that no order imposing or enhancing any penalty shall be made by any revising authority unless the Government Servant concerned has been given a reasonable opportunity of making a representation against the penalty proposed and where it is proposed to impose any of the penalties specified in clauses(vi) to (x) of Rule 14 or to enhance the penalty imposed by the order sought to be revised to any of the penalties specified in those clauses, no such penalty shall be imposed without an inquiry in the manner laid down in Rule 17 and after giving a reasonable opportunity to the Government Servant concerned of showing cause against the penalty proposed on the evidence adduced during the inquiry and except after consultation with the Commission where such consultation is necessary:Provided further that rib power of revision shall be exercised by the head of department, unless-
(i)the authority which made the order in appeal, or
(ii)the authority to which an appeal would lie, where no appeal has been preferred, is subordinate to him.
(2)No proceeding for revision shall be commenced until after
(i)the expiry of the period of limitation for an appeal, or
(ii)the disposal of the appeal, where any such appeal has been preferred.
(3)An application for revision shall be dealt with in the same manner as if it were an appeal under these Rules.Part-IX Miscellaneous