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 11] [Entire Act]

Union of India - Subsection

Section 11(2) in The Salaries And Allowances Of Officers Of Parliament Act, 1953

(2)All rules made under this Act shall be laid before both Houses of Parliament as soon as may be after they are made.
Additional Information6
For Rules providing for Medical Facilities to Officers of Parliament and Memberes of their families - see Gazette of India, 1954, Pt. II, section 3, page 810; for Officers of Parliament (Travelling and Daliy allowances) Rules, 1954 - See Gazette of India, 1956, Pt. II, Section 3, p. 10118; for Officers of Parliament (Advances for Motor-cars) Rules, 1953 - see Gazette of India, 12-6-1954, Pt. II - Section 3, page 1463.Officers of Parliament (Rent for Residence Retained by Family after Death) Rules, 1974.- See G.S.R. 200, D/- 7-2-1974, Gazette of India, 23-2-1974, Pt. II, Section 3(i), page 408.