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]

Bengal Presidency - Section

Section 1068 in Police Regulations, Bengal , 1943

1068. Gazetted holidays.

(a)All holidays winch are declared to be public holidays under the Negotiable Instruments Act, 1881, should be given as holidays to all servants of the Crown, subject to the single condition that it should be open to the head of an office to stop a holiday notified under the Act, in the case of an individual guilty of idleness or inattention to duty, unless the day in question is deemed specially sacred by the members of the religion to which the officer professes to belong. On holidays which are not notified under the Negotiable Instruments Act, but announced by executive order, the general rule should be to close an office entirely only where the absence of the persons on whose behalf the holiday is given will prevent the work of the office from being properly done, otherwise the persons concerned should alone be permitted to absent, themselves, the office being kept open.
(b)This rule is to be interpreted as subject to the exigencies of the public service. No police officer or clerk can claim a holiday as of right if there are essential or emergent duties to be performed.
II. - Office Procedure and Routine.