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] [Section 226] [Entire Act]

State of Rajasthan - Subsection

Section 226(1) in Rajasthan Panchayati Raj Rules, 1996

(1)Payment of time barred claims of salary, travelling allowance/medical reimbursement outdo three years, shall be made by head of office after pre-check by Junior Accountant.