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 Uttar Pradesh - Section

Section 3 in The U.P. Fire (Gazetted Officer) Services Rules, 1984

3. Definitions.

(1)In these rules, unless there is anything repugnant in the subject or context,-
(a)"Act" means the U.P. Fire Service Act, 1944. (U.P. Act No. Ill of 1944) as amended from time to time;
(b)"appointing authority" means the Governor;
(c)"citizen of India" means a person who is or is deemed to be a citizen of India under Part II of the Constitution;
(d)"Commission" means the Uttar Pradesh Public Service Commission;
(e)"Constitution" means the Constitution of India;
(f)"Director-General and Inspector-General" mean Director-General and Inspector-General of Police, Uttar Pradesh;
(g)"Government" means the Government of Uttar Pradesh;
(h)"Governor" means the Governor of Uttar Pradesh;
(i)"member of the Service" means a person substantively appointed under these rules,- or the rules or orders in force prior to the commencement of these rules to a post in the cadre of the service;
(j)"Service" means the Uttar Pradesh Fire (Gazetted Officers) Service;
(k)"Secretary" means Secretary to Government in the Home Department;
(l)"substantive appointment" means an appointment, not being an ad hoc appointment, on a post in the cadre of the service made after selection in accordance with the rules and if there are no rules, in accordance with the procedure prescribed for the time being by executive instruction issue by the Government;
(m)"year of recruitment" means a period of twelve months commencing from the first day of July of a calendar year.
(2)Words and expressions used but not defined in these rules, shall have the meaning assigned to them in the Act, if defined therein.