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 Karnataka - Section

Section 12 in Karnataka Ministers Salaries And Allowances Act, 1956.

12. Travelling and other allowances on tours.-

(1)Every Minister, Minister of State and Deputy Minister shall be entitled, while touring on duty connected with his office, to travelling and daily or other allowances at the rates and upon the conditions specified in this section.
(2)While touring on official business every Minister, Minister of State and Deputy Minister shall be entitled,—
(a)for journeys by train to two times the single fare of the highest class available in the train:
Provided that if a Minister, a Minister of State or a Deputy Minister reserves a compartment for the journey, the charges for such compartment shall be borne by the State Government:Provided further that if any person in addition to the Minister, the Minister of State or the Deputy Minister travels in the reserved compartment, the charges in respect of such person shall be recovered and credited to Government;
(b)for journeys by road, to road mileage at thirty rupees per kilometre;
(c)for journeys by air, to one and one-fifth times the single fare paid for such journeys and to the prescribed insurance premium for insurance against accidents during such journeys;
(d)to daily allowance at two thousand rupees per day for the days of journey and for the days of halt at any place:
Provided that in the case of tours outside the State, the daily allowance shall be at two thousand five hundred rupees per day for the days of journey and for the days of halt at any place:Provided further that if a Minister, a Minister of State or a Deputy Minister is treated as a State Guest, he shall be entitled only to one-fourth of the daily allowance for the period for which he is treated as a State Guest.Provided also that in case of tour outside the state where he has stayed in a hotel or registered establishment providing boarding and loadging at scheduled rates, he shall be entitled for daily allowance of rupees five thousand per day subject to production of bills.
(2A)Every Minister, Minister of State and Deputy Minister touring outside India on duty or travelling outside India for medical treatment shall be entitled to the same terms and conditions in regard to travelling and other expenses as a Minister of the Government of India.
(2B)When a Minister, Minister of State or Deputy Minister while making a journey by road in a motor car provided by the State Government, has to undertake in the public interest further journey by train or by air, he shall be entitled to the petrol charges incurred by him for the return of the motor car to the city of Bangalore from the place at which he ceases to use the motor car.
(2C)Every Minister, Minister of State and Deputy Minister shall in addition to the allowances payable under sub-section, be entitled to use without payment of charges, the motor cars maintained by the State Government at the Karnataka Bhavan in New Delhi.Provided that if no such motor car is available for use and if a motor car is hired by him for journeys in connection with his official business he shall be entitled to recover the actual hire charges paid by him.
(3)The State Government may maintain suitable motor cars for tours by Ministers, Ministers of State and Deputy Ministers in prescribed places within the State which are not easily accessible, and when such motor cars are used by any Minister, Minister of State or Deputy Minister on tour, then, notwithstanding anything contained in sub-section (2), he shall not be entitled to any allowance other than the daily allowance.
(4)If a motor car provided to him by the State Government goes out of order while on tour by road and a motor car is hired by him for journeys connected with his official business, the Minister, Minister of State or the Deputy Minister shall be entitled to recover the actual hire charges paid by him.