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 3A] [Entire Act]

Union of India - Subsection

Section 3A(A) in The Indian Administrative Service (Pay) Rules, 2007

(A)in the cases of all members of the Service,-
(i)an amount representing forty per cent of the basic pay in the existing scale shall be added to the 'existing emoluments' of the member of the Service;
(ii)After the existing emoluments have been so increased, the pay shall thereafter be fixed in the revised scale at the stage next above the amount computed :