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]

Union of India - Section

Section 252 in The Navy (Pay And Allowances) Regulations, 1966

252. Amount of advance.

(1)The amount of such advance shall not exceed two hundred rupees or the anticipated price of the bicycles inclusive of sales tax, whichever is less.
(2)The sanctioning authority may at his discretion grant advances on the basis of the acting temporary rate instead of the pay of substantive rate provided that-
(a)the sailor to whom the advance is sanctioned has held the acting temporary rate for 6 months continuously and he is not likely to revert to a rate so low that it becomes difficult for him to repay the amount in regular instalments as originally fixed, and
(b)it is made clear in every such case that no plea of hardship consequent on reversion to a lower rate would be accepted as a justification for reduction in the amount recoverable every month.