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 Uttarakhand - Section

Section 36 in Himalayan Garhwal University Act, 2016

36. Conditions of Service of Employees.

(1)Every employee shall be appointed under a written contract, which shall be kept in the University and a copy of which shall be furnished to the employee concerned.
(2)Disciplinary action against any employee shall be governed by Procedure prescribed in the Statutes.
(3)Any dispute arising out of the contract between the University and An employee shall, be resolved by the procedure prescribed by the relevant Statutes.
(4)Notwithstanding any thing contained in this Ordinance, the employees of The University shall not be deemed to be public servant and would always remain as under the private employment of the University for the purpose of this Ordinance or otherwise.