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]

NCT Delhi - Section

Section 45A in The Government Of National Capital Territory Of Delhi Act, 1991

45A. Definitions.

In this Part, unless the context otherwise requires,—
(a)"All India Services" means any service created under the All India ServicesAct, 1951, except the Indian Police Service;
(b)"Authority" means the National Capital Civil Service Authority constituted under sub-section (1) of section 45E;
(c)"Chairperson" means the Chairperson of theAuthority appointed under clause (a) of sub-section (2) of section 45E;
(d)"Chief Secretary" means the Chief Secretary of the Government of National Capital Territory of Delhi appointed by the Central Government;
(e)"Council" means the Council of Ministers referred to in clause (4) of article 239AA of the Constitution;
(f)"DANICS" means the Delhi, Andaman and Nicobar, Lakshadweep, Daman and Diu and Dadra and Nagar Haveli (Civil) Services;
(g)"Delhi Subordinate Services Selection Board" means the Delhi Subordinate Services Selection Board constituted by the Government of National Capital Territory of Delhi through its Resolution No. F-3(7)/93-S.III, dated
(h)"Department" means a Department or office specified in the Schedule to the Business of Delhi (Allocation) Rules, 1993;
(i)"Group 'A' officers" means the officers serving in the affairs of the Government of National Capital Territory of Delhi—
(a)belonging toAll India Services, except the officers of the Indian Police Service;
(b)who are classified as Group 'A' officers, under rule 4 of the Central Civil Services (Classification, Control andAppeal) Rules, 1965,but shall not include the officers who are serving in connection with any subject matter, whether fully or in part connected with Entries 1, 2 and 18 of List II of the Seventh Schedule to the Constitution, and Entries 64, 65 and 66 of List II of the Seventh Schedule to the Constitution insofar as they relate to Entries 1, 2 and 18 or any other subject matter which is connected therewith or incidental thereto;
(j)"Group 'B' officials" means the Group 'B' officials, as such classified under rule 4 of the Central Civil Services (Classification, Control and Appeal) Rules, 1965, but shall not include the officials who are serving in connection with any subject matter, whether fully or in part connected with Entries 1, 2 and 18 - of List II of the Seventh Schedule to the Constitution, and Entries 64, 65 and 66 of List II of the Seventh Schedule to the Constitution insofar as they relate to Entries 1, 2 and 18 or any other subject matter which is connected therewith or incidental thereto;
(k)"Group 'C' officials" means Group 'C' officials as such classified under rule 4 of the Central Civil Services (Classification, Control and Appeal) Rules, 1965, but shall not include the officials who are serving in connection with any subject matter, whether fully or in part connected with Entries 1, 2 and 18 of List II of the Seventh Schedule to the Constitution, and Entries 64, 65 and 66 of List II of the Seventh Schedule to the Constitution insofar as they relate to Entries 1, 2 and 18 or any other subject matter which is connected therewith or incidental thereto;
(l)"National CapitalTerritory of Delhi" means the Union territory of Delhi as defined in clause (1) of article 239AA of the Constitution;
(m)"Member" means a member of the Authority and includes the Chairperson;
(n)"Principal Home Secretary" means the Additional Chief Secretary or Principal Secretary or Secretary, as the case may be, who is Head of the Home Department of the Government of National Capital Territory of Delhi; and
(o)"Secretary" means theAdditional Chief Secretary or Principal Secretary or Secretary, as the case may be, who is Head of the concerned Department of the Government of National Capital Territory of Delhi.