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]

Union of India - Section

Section 1412 in The Salary, Allowances and Pension of Members of Parliament Act, 1954

1412.

IUnder article 106 of the Constitution Members of Parliament are entitled to receive such salaries and allowances as may from time to time be determined by Parliament by law and, until provision in that respect is so made, allowances at such rates and upon such condition, as were immediately before the commencement of the Constitution applicable in the case of Members of the Constituent Assembly.Parliament has not enacted any law so far with the result that Members hate continued to receive allowances at rates which applied to the Members of the Constituent Assembly despite certain changes which have since occurred in the classification of accommodation on railways. This Bill seeks to establish the basis on which salary and allowances should be drawn by Members of Parliament." - Gazette of India., 1954, dt. 8-5-1954. Pt. II, section 2, Extra., p. 287.IIAmending Act 25 of 1969.- On the 26th April, 1968, during discussion of the Salaries and Allowances of Mem bers of Parliament (Amendment) Bill, 1967, by Shri Pannalal Barupal, the Minister of Parliamentary Affairs suggested that the question as to what concessions and facilities might he given to members of Parliament might be gone into by a Committee. Thereupon the Bill was withdrawn by lease of the House.2. On 14th May, 1968 members were nominated by the Speaker of Lok Sabha and Chairman of Rajya Sabha to the Joint Committee of the Houses of Parliament to go into the question of pros iding further amenities and facilities to members of Parliament. This Committee made certain recommendations in this regard in its report which was presented to Lok Sabha on 7th August, 1968.3. The recommendations of this Committee, unanimous as well as majority, are sought to be implemented through this Bill. - Gazette of India, 16-5-1969, Pt. II, section 2, Ext., p. 486.IIIAmending Act 29 of 1972.- "The main object of the Bill is to enable the Members of Parliament representing the Union Territory of the Andaman and N irohar Islands and the Union Territory of Laccadive, Minicoy and Amindivi Islands to the facility of a free non-transferable pass which would entitle them to travel at any time by the highest class by steamer to and fro any part of his constituency and any other part of his constituency or the nearest port in the mainland of India.2. The other amendments proposed in the Bill are either consequential or verbal in nature." - Gazette of India, 20-12-1971. Pt. II, section 2, Extra, p. 1173.IVAmending Act 65 of 1974.- The object of the Bill is to amend the Salaries and Allowances of Members of Parliament Act, 1954 with a view to entitling the Members of Parliament to draw road mileage allowance at the rate of one rupee per kilometer instead of thirty-two paise per kilometer, as at present, keeping in view the steep increase in the price of petrol, oil and lubricants.The above amendment is being made to give effect to the recommendation made by the Joint Committee on Salaries and Allowance's of Members of Parliament. - Gazette of India, 19-12-1974, Pt. II - Section 2, Ext., p. 1206.VAmending Act 48 or 1975.- The Bill seeks to amend the Salaries and Allowances of Members of Parliament Act, 1954, with a view to entitling the Members of Parliament to receive such water electricity, constituency and Secretarial facilities, of such amount in cash in lieu thereof, and also such amount in cash in lieu of housing and postal facilities, as may he specified by the rules, so as to enable them to discharge their duties more efficiently as representatives of the people.The above amendment is mainly based on the recommendations made by the Joint Committee on Salaries and Allowances of Members of Parliament. - Gazette of India, 6-8-1978. Pt. II, section 2, Ext., p. 676.VIAmending Act 105 of 1976.- The object of the Bill is to amend the Salaries and Allowances of Members of Parliament Act, 1954 with it view to entitling Members of Parliament to(a) free air travel facility when the usual place of residence of a member is inaccessible by road or rail or steamer due to climatic conditions:(b) salaries and allowances, etc., from the date of taking oath; and(c) undertake unutilise intermediate air journeys in subsequent sessions.Provision is also being made entitling ex-members of Parliament to pension.2. The above amendments are being made in the light of the recommendations made by the Joint Committee on Salaries and Allowances of Members of Parliament. - Gazette of India, 31-8-1976, Pt. II, section 2, Ext., p. 1358.VIIAmending Act 27 of 1979.- In pursuance of a recommendation of the Joint Committee on Salaries and Allowances of Members of Parliament, it is proposed to amend the Salary, Allowances and Pension of Members of Parliament Act, 1954 in order to allow a blind Member the facility of an attendant while performing journeys by air and also to extend the same facility to a Member who is so incapacitated physically as to require the assistance of an attendant.2. This Bill seeks to give effect to the above objects. - Gaz., of India, 30-3-1979, Pt. II, section 2, Ext., p. 380.VIIIAmending Act 61 of 1982.- Keeping in view the recommendations of Joint Committee on Salaries and Allowances of Members of Parliament and the demand made by the Members on the floor of the House, it is proposed to amend the Salary, Allowances and Pension of Members of Parliament Act, 1954, with a view to provide the following additional facilities to the Members of Parliament :-(i) Increase in the rate of Road Mileage.(ii) One free First Class Railway Pass for one person to accompany the Member when he travels by rail instead of the lowest class now admissible.(iii) Free air travel facility to the spouse, if any, of the Member from the usual place of residence of the Member to Delhi and hack, once during every session.2. The Bill seeks to achieve the above objects. - Gazette of India, 2-11-1982, Pt. II, section 2. Ext., p. 3.IXAmending Act 22 of 1983.- According to section 3 of the Salary, Allowances and Pension of Members of Parliament Act, 1954 a member is entitled to receive salary at the rate of Rs. 500 per mensem. This rate was fixed by an amendment made in 1964. According to the sane section, a member is entitled to an allowance at the rate of Rs. 51 for each day during any period of residence on duty and this rate was fixed by an amendment made in the principal Net in 1969. The emoluments of members at these rates have become highly inadequate in relation to the high cost of living.2. The Joint Committee on Salaries and Allowances of Members of Parliament had recommended that the salary of members may be raised from Rs. 500 to Rs. 750 per month and that their daily allowance may he raised from Rs. 51 to Rs. 101 per day. It is proposed that while the salary may he raised as recommended by the Joint Committee, the rate of daily allowance must he revised so as to be Rs. 75 for each day during any period of residence on duty.3. The Bill seeks to give effect to the above objects. - Gazette of India, 26-8-1983, Pt. II, section 2, Ext., p. 2.[22nd May, 1954.]An Act to provide for the [salary, allowances and pension] [Substituted by Act 105 of 1976, Section 2, for "salaries and allowances" (w.e.f. 9-9-1976). ]of Members of Parliament.BE it enacted by Parliament in the Fifth Year of the Republic of India as follows: