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 Maharashtra - Section

Section 17 in The Maharashtra Water Conservation Corporation Act, 2000

17. Deputation of Officers and employees.

(1)Where on account of conferment of any powers, duties and functions on the Corporation by or under this Act, in the opinion of the State Government, any employee in the field or establishments, that is, Officers and employees belonging to technical staff as well as ministerial and non-ministerial staff (permanent, regular, temporary, converted regular permanent, temporary and daily wages) in the Water Conservation Department on the date specified by the State Government engaged in the fields of planning, investigation, design, construction, management, land development on the State sector, irrigation projects, soil conservation works, social forestry works, have been rendered surplus or are likely to be rendered surplus wholly or partially to the requirements of the State Government, or where the services of such officers and servants are required by the Corporation for efficient exercise of its powers, performance of its duties or discharge of its functions, the State Government, the Head of Department of the State Government or any officer authorized by the State Government in this behalf may, from time to time, having regard to the necessity therefore, by order depute such officers or employees to the Corporation and the Corporation shall take them over and employ them on deputation, subject to the provisions of this section.
(2)The period of deputation of any such employee to the Corporation shall be five years except when any such person is required to be repatriated on the grounds, such as promotion, reversion, termination or superannuation or any other reason as may be directed by the State Government. After the expiry of the period of deputation, he shall stand repatriated to the service under the State Government.
(3)All the permanent and regular temporary permanent employees of the said establishment transferred on deputation to the Corporation, under sub-section (2) shall have a lien on their posts in the service under the State Government and the period of their service under the Corporation shall, on their repatriation to the service under the State Government, be counted for their increments, pension and other matters relating to their service.
(4)The Corporation shall have the authority to transfer the Officers and staff members within the area of operation of the Corporation:Provided that, except in the case of the officers of the rank of Executive Engineers and other officers in the scale of Executive Engineers and above, the orders of the transfers shall be effected only after the approval of State Government.
(5)No employee on deputation to the Corporation shall be entitled to any deputation allowance.
(6)The salaries and allowances of employees on deputation of the Corporation shall be paid from the Corporation Fund.
(7)Save as otherwise provided in this section, the terms and conditions of services of employees on deputation to the Corporation shall not be less advantageous than those applicable to them immediately before deputation and shall not be varied to their disadvantage except with the previous sanction of the State Government.