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 142] [Entire Act] Union of India - Subsection Section 142(4) in The Navy (Pay And Allowances) Regulations, 1966 (4)The element of such allowance which is payable in lieu of services of water carrier shall not be admissible when pipe water supply exists in quarters in which personnel are living.