Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 1(1)] [Section 1] [Entire Act] Union of India - Subsection Section 1(1)(b) in The High Court Judges Travelling Allowance Rules, 1956 (b)By passenger train or by road - the mileage allowance will be limited to the amount chargeable for 6000 kilograms by goods train;