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 2(1)] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(1)(ii) in The Ministers (Allowances, Medical Treatment and other Privileges) Rules, 1957

(ii)'advance' means a repayable advance made to a Minister on account of travelling or daily allowance or for the purchase of a motor car;