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 14] [Entire Act]

State of Jharkhand - Subsection

Section 14(i) in Bihar Deputy Ministers' Conveyance and Travelling Allowance Rules, 1954

(i)A single fare [* * *] [The words 'with a reduction of three pies per mile' omitted by G. S R. 73, dated 23rd November, 1981 (w.e.f. 1st November, 1981).] of the air-conditioned accommodation available on the train by which he travels provided he actually travels in the air-conditioned accommodation or a single first class fare provided he actually travels in first class, but if he travels in a class lower than the first, single fare of the class he travels in;