Main Search Forums Advanced Search Disclaimer

Article 311(2) in The Constitution Of India 1949 ["Article 311"] [Constitution]

Citedby 2191 docs - [View All]

Union Of India And Another vs Tulsiram Patel And Others on 11 July, 1985

Moti Ram Deka Etc vs General Manager, N.E.F. ... on 5 December, 1963

State Of Uttar Pradesh And Anr. vs Dr. Prem Behari Lal Saxena on 23 May, 1968

Delhi Transport Corporation vs D.T.C. Mazdoor Congress on 4 September, 1990

Municipal Corporation Of Guntur vs B. Syamala Kumari And Anr. on 27 September, 2006


Loading...
Central Government Act
(2) No such person as aforesaid shall be dismissed or removed or reduced in rank except after an inquiry in which he has been informed of the charges against him and given a reasonable opportunity of being heard in respect of those charges Provided that where it is proposed after such inquiry, to impose upon him any such penalty, such penalty may be imposed on the basis of the evidence adduced during such inquiry and it shall not be necessary to give such person any opportunity of making representation on the penalty proposed: Provided further that this clause shall not apply
(a) where a person is dismissed or removed or reduced in rank on the ground of conduct which has led to his conviction on a criminal charge; or
(b) where the authority empowered to dismiss or remove a person or to reduce him in rank ins satisfied that for some reason, to be recorded by that authority in writing, it is not reasonably practicable to hold such inquiry; or
(c) where the President or the Governor, as the case may be, is satisfied that in the interest of the security of the State, it is not expedient to hold such inquiry