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 15] [Entire Act]

State of Odisha - Subsection

Section 15(1) in The Orissa Hindu Religious Endowments Rules, 1959

(1)The maintenance allowance of a hereditary trustee under Section 28 (6) or 35 (4) may be fixed annually by the Commissioner and shall, in no case, exceed twelve hundred rupees a year. The rates of maintenance shall be as follows :
(a)12 per cant of the net annual income of the religious institution concerned if it is less than Rs. 1,000;
(b)10 per cent of the net annual income when it is Rs. 1,000 but less than Rs. 2,500;
(c)8 per cent of the net annual income when it is Rs. 2,500 but less than Rs. 5,000;
(d)6 per cent of the net annual income when it is Rs. 5,000 but less than Rs. 10,000;
(e)5 per cent of the net annual income when it is Rs. 10,000 or more:
Provided that in a deserving case a suitable portion of the Prasad can be allowed by the Commissioner towards maintenance over and above the amount prescribed above.