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 1] [Entire Act]

State of Jammu-Kashmir - Section

Section 2 in Jammu and Kashmir Civil Services Decentralization and Recruitment Act, 2010

2. Definitions.

- In this Act, unless the context otherwise requires, -
(a)"Act" means the Jammu and Kashmir Civil Services Decentralisation and Recruitment Act, 2010;
(b)"District Cadre" means the cadre of a department in a district comprising all the posts whether executive, ministerial, technical or manipulative the basic pay of which does not exceed the basic pay for the post of Senior Assistant but does not include the posts falling under the Divisional or State Cadre;
(c)"Divisional Cadre" means the cadre of a department in a Division comprising the following posts: -
(i)all non-gazetted posts the basic pay of which exceeds the basic pay for the post of Senior Assistant but does not exceed the basic pay for the post of Sectional Officer and does not include the posts falling under the State Cadre;
(ii)such gazetted posts or services as the Government may from time to time notify in this behalf;
(d)"Government" means the Government of the State of Jammu and Kashmir;
(e)"State Cadre" means -
(i)the sanctioned strength of all gazetted and non-gazetted posts borne, on the establishment of the headquarter offices of all the departments having jurisdiction over the whole State, but does not include the posts borne on the Divisional and District Cadre; and
(ii)all the gazetted posts borne on the establishment of any department or service of the State except such gazetted posts as may be notified by the Government under sub-clause (ii) of clause (c);
(f)words and expressions used but not defined in this Act and defined in the Jammu and Kashmir Civil Services Regulations or the Jammu and Kashmir Civil Services (Classification, Control and Appeal) Rules, 1956 shall have the meanings respectively assigned to them in such general regulations/rules.