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 Chattisgarh - Section

Section 2 in The Chhattisgarh Municipal Service (Executive) Rules, 1973

2. Definitions.

- In these rules, unless the context otherwise requires :-
(a)"Act" means the Chhattisgarh Municipalities Act, 1961 (No. 37 of 1961);
(b)"Appointing Authority" means State Government in respect to Select Grades, Class I, Class II and Class III Chief Municipal Officers;
(c)"Committee" means a Committee constituted under Rule 13,
(c-i) "Commission" means the State Public Service Commission.
(d)"Director" means Director of Local Bodies, and includes Additional Director;
(d-i) "Disciplinary Authority" means the authority competent under these rules to impose upon a member of the service any of the penalities specified in Rule 31;(d-ii) "Divisional Commissioner" means the Officer appointed by the State Government under Section 14 of the Chhattisgarh Land Revenue Code, 1959;
(e)"Form" means a form appended to these rules;
(f)"Member of the sendee" means a member of the State Municipal Service (Executive);
(g)"Schedule" means a schedule appended to these rules;
(h)"Secretary" means the Secretary' to the Government of Chhattisgarh in the Local Government Department;
(i)"Sendee" means the Municipal Service for the State constituted under sub-section (i) of Section 86 of the Act.