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 2] [Entire Act]

Union of India - Section

Section 3 in Election Commission (Conditions of Service of Election Commissioners and Transaction of Business) Act, 1991

3. Salary.-

[(* * * *)] [Bracket and figure (1) omitted by Act 04 of 1994, section 5] There shall be paid to the Chief Election Commissioner [and other Election Commissioners] [Inserted by Act 04 of 1994, section 5] a salary which is equal to the salary of a Judge of the Supreme Court.[* * * * * * *] [Sub-section 2 is omitted by Act 04 of 1994, section 5]Provided that if a person who, immediately before the date of assuming office as the Chief Election Commissioner or, as the case may be, an Election Commissioner, was in receipt of, or, being eligible so to do, had elected to draw, a pension (other than a disability or wound pension) in respect of any previous service under the Government of the Union or under the Government of a State, his salary in respect of service as the Chief Election Commissioner or, as the case may be, an Election Commissioner shall be reduced
(a)by the amount of that pension; and
(b)if he had, before assuming office, received, in lieu of a portion of the pension due to him in respect of such previous service, the commuted value thereof, by the amount of that portion of the pension.