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] [Section 19] [Entire Act]

State of Karnataka - Subsection

Section 19(1) in Karnataka Maritime Board Act, 2015

(1)Every employee serving under the Government immediately before such day on which this Act comes into operation solely or mainly for or in connection with the affairs of non-major Ports, Inland Water Transport and Coastal Protection shall become employees of the Board on absorption and shall hold his office therein by the same tenure subject to such terms as the Government may approve and unless he exercises an option for non absorption in to the Board service upon the same terms and conditions of service as he would have held had the board not been established and shall continue to do so until his retirement either on superannuation, medical invalidation, dismissal, removal or voluntary retirement:Provided that the employees who do not offer for absorption in the Board service shall be deemed to serve in the Board on deputation:Provided further that the tenure, remuneration and terms and conditions of service of any such employee shall not be altered to his disadvantage without the previous sanction of the Government.