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] [Entire Act]

State of Assam - Section

Section 6 in The Air (Prevention and Control of Pollution) Assam Rules, 1991

6.

All official or non-official members of the Board when they undertake journey in connection with the meetings of the Board or committees and sub-committees shall be entitled to travelling allowance and rate of the travelling allowance shall be as follows:
(a)For a member of the Board who is a salaried officer of the state Government, Central Government, a local authority or a public sector undertaking, at the rates admissible to him under the travelling allowances rules governing his employment.
(b)For non-official members of the Board, at the rates as admissible to Senior Grade Officers of the State Government;
(i)Provided that if a member of the Board is member of the Parliament or a member of the State Legislature his travelling allowances, shall be governed by the rules regulating their respective T.A. and D.A.
(ii)In case of official members they shall not draw any travelling allowance from the Board if they draw the same for the same journeys from the Government.
(iii)The Board may at the request of a member grant him as-
(a)advance against travelling allowances not exceeding the estimated amount of the expenses for journey to be undertaken by him;
(b)the amount so granted as advance shall be recoverable in full from the amount of travelling allowance payable to him;
(iv)A bill for travelling allowance, daily allowance or, as the case may be, conveyance allowance claimed under these rules shall be countersigned when such allowance is claimed-
(a)by Member Secretary and non-official members, by Member-Secretary;
(b)by the Chairman, by the Chairman himself;
(c)by official members, by the official members themselves, before such bill is submitted for audit and payments.