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 23] [Entire Act]

Union of India - Subsection

Section 23(iv) in The Ministers (Allowances, Medical Treatment and other Privileges) Rules, 1957

(iv)[ A Deputy Minister, when travelling on duty by road, shall be entitled without payment, to take one relative. [Inserted vide Ministry of Home Affairs' Notification No.14/3/59-Pub.I dated 21-11-1960.]