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 6] [Entire Act]

State of Jharkhand - Subsection

Section 6(b) in Bihar Deputy Ministers' Conveyance and Travelling Allowance Rules, 1954

(b)Second class fares (if actually paid) for members of the family of the Deputy Minister who are normally resident with him and actually accompany him.