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 8] [Entire Act]

State of Bihar - Subsection

Section 8(7) in Bihar Commission for Protection of Child Right Rules, 2010

(7)Travelling Allowance:-
(a)The Chairperson and every other member shall be entitled to draw travelling allowances and daily allowances at the rates admissible to draw travelling allowance and daily allowances at the rates admissible to officers of the equivalent rank of the State Government
(b)The Chairperson and every other member shall be his own controlling officer in respect of his bills relating to travelling allowances and daily allowances.