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 9] [Entire Act]

State of Meghalaya - Subsection

Section 9(3) in The Meghalaya Employees' State Insurance Courts Rules, 1980

(3)A Judge shall receive dearness and other allowances at such rates and subject to such conditions as are applicable to officers of the State Government of a corresponding rank stationed at the same place. A Judge shall be entitled to leave and leave salary under the Leave Rules which may, from time to time, be applicable to other State Government servants of similar status and drawing similar emoluments.