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 3] [Entire Act]

State of Himachal Pradesh - Subsection

Section 3(2) in Salaries and Allowances of Ministers (Himachal Pradesh) Act, 2000

(2)Each Minister shall be entitled to receive compensatory allowance at the rate of five thousand rupees per mensem.