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 23] [Entire Act]

State of Andhra Pradesh - Subsection

Section 23(2) in Andhra Pradesh (Andhra Area) Tenancy Rules, 1980

(2)The travelling allowance payable shall be the minimum fare for the to and from journeys by a convenient public conveyance.