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 6] [Entire Act]

Union of India - Subsection

Section 6(e) in The High Court Judges Travelling Allowance Rules, 1956

(e)[ one motor car, by passenger train at Railway's risk or by Air at owners risk, whichever is less or by Steamer at owner's risk].