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 Gujarat - Section

Section 3 in The Gujarat Ministers' Salaries and Allowances Act, 1960

3. Salaries of Ministers [and Ministers of State] [These words were added by Gujarat 20 of 1973, Section 3(2).].

- There shall be paid to each Minister a salary of Rs. [10,000] [Substituted for the figures '4,500' by Gujarat 23 of 2005, dated 23rd March 2005 (w.e.f. 01-04-2005).] per month [and to each Minister of State a salary of Rs. [10,000] [These words, letters and figures were added by Gujarat 20 of 1973, Section 3 (1).] per month:][Provided that where the salary of the Members of the Assembly increases by virtue of the provisions of sub-section (1) of section 3 of the Gujarat Legislative Assembly Members' Salaries and Allowances Act, 1960 (Gujarat II of 1960), the salary to be paid to the Minister shall be increased in proportion to the increase in the salary of the Member of the Assembly.] [Proviso added by Gujarat 23 of 2005, dated 23rd March 2005 (w.e.f. 01-04-2005).]