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 1] [Entire Act]

Union of India - Section

Section 4 in The Salaries And Allowances Of Minister Act, 1952

4.

Residence of Ministers.[(1)] [Section 4 re-numbered as sub-section (1) of that section by Act 47 of 1969, Section 2 (w.e.f. 1-11-1966). ] Each Minister shall be entitled without payment of rent to the use of a furnished residence throughout his term of office and for period of [one month] [Substituted by Act 47 of 1969 s. 2, , for "fifteen days" (w.e.f. 1-11-1966) ] immediately thereafter, and no charge shall fall on the Minister personally in respect of the maintenance of such residence.
(2)[ In the event of the death of the Minister, his family shall be entitled to the use of the furnished residence occupied by the Minister-
(a)for a period of one month immediately after his death, without payment of rent and no charge shall fall on the family of the Minister in respect of the maintenance of such residence, and
(b)for a further period of one month, on payment of rent at such rates as may be prescribed by rules made in this behalf by the Central Government and also charges in respect of electricity and water consumed in that residence during such further period.]
Explanation. - For the purposes of this section, " residence " includes the staff quarters and other buildings appurtenant thereto, and the garden thereof, and "maintenance" in relation to a residence includes the payment of local rates and taxes and the provision of electricity and water.