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 Punjab - Section

Section 3 in The Salaries and Allowances of Deputy Ministers, Punjab Act, 1956

3. [ Salaries of Deputy Ministers.] [Substituted by Act No. 5 of 1992.]

- There shall be paid to each Deputy Minister, a salary at the rate of two thousand, two hundred and fifty rupees per mensem and sumptuary allowance at the rate of one thousand rupees per mensem.