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

36. Special Casual Leave.

- Notwithstanding anything contained in Regulation 35, the Chairperson may permit the grant of special casual leave.
(1)When the absence from duty is necessitated by orders from the authorities empowered to issue quarantine orders not to attend office in consequence of any infectious disease in the family or household of any employee;
(2)When the absence of an employee is due to his having sustained a bodily injury while on duty and the absence is supported by certificate from the Medical Officer of the Authority or Registered Medical Practitioner;
(3)When the absence is necessitated by reason of an employee who is a member of the Auxiliary Force, India, Home Guard, A R P or other Civil Defence Organization or any other organisation of a similar nature having to attend an annual camp or a training course; or
(4)When there are other exceptional circumstances necessitating the grant of special casual leave in excess of the specified limits;
(5)For undergoing family planning operation, subject to production of Medical Certificate :-
(a)Female Employees:
(i)14 days for tubectomy / laproscopy
(ii)1 day on the day on which the husband undergoes vasectomy.
(iii)1 day on the day of IUD insertion / reinsertion.
(b)Male Employees:
(i)6 days for vasectomy operation
(ii)7 days when the wife undergoes tubectomy / laproscopy.
Provided that special casual leave sanctioned under this sub-regulation may be clubbed with any other leave, except casual leave.Explanation 1: - Except in respect of special casual leave sanctioned in terms of sub-regulation (4) of this regulation, the total period of casual leave granted under Regulation 35(1) and the special casual leave granted under this regulation in anyone calendar year shall in no case exceed 45 days and if the grant of leave under the said Regulations shall result in such total period being extended beyond 45 days, any period of absence in excess of 45 days shall be treated, subject to the provisions of Regulation 44(2) as Ordinary, Sick, Special or Extraordinary Leave, as the employee concerned may request and as may be admissible to him.Explanation 2: - Except in respect of special casual leave sanctioned in terms of sub-regulation (4) of this regulation, in computing casual leave under Regulation 35(1) and special casual leave under this Regulation, intervening public holidays shall not be reckoned as day of casual leave or special casual leave as the case may be.