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] [Entire Act]

State of Andhra Pradesh - Section

Section 21 in Andhra Pradesh Law Officers (Appointment and Conditions of Service) Instructions, 2000

21. Bar to claim Additional Honorarium:

- Any Law Officer who is paid consolidated monthly honorarium shall not be eligible to claim additional honorarium for discharging his duties in different Courts or in arbitration cases.