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 28 in The Insolvency and Bankruptcy Board of India (Employees' Service) Regulations, 2017

28. Special casual leave.

(1)An employee may be granted special casual leave for not more than 45 days-
(i)when the absence from duty is necessitated by quarantine orders of the Board in consequence of any infectious disease in the family or household of any employee; or
(ii)when the absence of an employee is due to him having sustained a bodily injury while on duty and the absence is supported by certificate from the Medical Officer authorized by the Board; or
(iii)when there are other exceptional circumstances necessitating the grant of special casual leave.
(2)An employee may be granted special leave for undergoing family planning operation, subject to production of Medical Certificate-
(a)in case of female employees:
(i)14 days for tubectomy / laparoscopy
(ii)1 day on the day on which the husband undergoes vasectomy
(iii)1 day on the day of IUD insertion / reinsertion; and
(b)in case of male employees:
(i)6 days for vasectomy operation
(ii)7 days when the wife undergoes tubectomy / laparoscopy:
Provided that special casual leave sanctioned under this clause may be clubbed with any other leave, except casual leave.