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 3] [Entire Act]

Union of India - Subsection

Section 3(1) in Khadi And Village Industries Commission Employees (Conduct) Regulations, 2003

(1)Every employee shall at all times-
(i)maintain absolute integrity;
(ii)maintain devotion to duty ; and
(iii)do nothing which is unbecoming of an employee.
(iv)[ commit himself to and uphold the supremacy of the Constitution and democratic values; [Inserted by Notification No. G.S.R. 707 (E), dated 19.7.2016.]
(v)defend and uphold the sovereignty and integrity of India, the security of the State, public order, decency and morality;
(vi)maintain high ethical standards and honesty;
(vii)maintain political neutrality;
(viii)promote the principles of merit, fairness and impartiality in the discharge of duties;
(xi)maintain accountability and transparency;
(x)maintain responsiveness to the public, particularly to the weaker section;
(xi)maintain courtesy and good behavior with the public;
(xii)take decisions solely in public interest and use or cause to use public resources efficiently, effectively and economically;
(xiii)declare any private interests relating to his public duties and take steps to resolve any conflicts in a way that protects the public interest;
(xiv)not place himself under any financial or other obligations to any individual or organization which may influence him in the performance of his official duties;
(xv)not misuse his position as employee of the Commission and not take decisions in order to derive financial or material benefits for himself, his family or his friends;
(xvi)make choices, take decisions and make recommendations on merit alone;
(xvii)act with fairness and impartiality and not discriminate against anyone, particularly the poor and the under-privileged sections of the society;
(xviii)refrain from doing anything which is or may be contrary to any law, rules, regulations and established practices;
(xix)maintain discipline in discharge of his duties and be liable to implement the lawful orders duly communicated to him;
(xx)maintain confidentiality in the performance of his official duties as required by any laws for the time being in force, particularly with regard to information, disclosure of which may prejudicially affect the sovereignty and integrity of India, the security of the State, strategic, scientific or economic interests of the State, friendly relation with foreign countries or lead to incitement of an offense or illegal or unlawful gain to any person;
(xxi)perform and discharge his duties with the highest degree of professionalism and dedication to the best of his abilities.]