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 1] [Entire Act]

Union of India - Subsection

Section 1(2) in The High Court Judges Travelling Allowance Rules, 1956

(2)between places not connected by rail 6,000 kilograms][av)] [Re-lettered as Cl. (aa), by G.S.R. 344(E), dated 18th May, 1976 (w.e.f. 18th May, 1976)] headquarters' means -
(i)in relation to a Judge directed by the Chief Justice to perform his normal duties for a period exceeding three months at a place other than the principal seat of the High Court, such place; and
(ii)in other cases, the principal seat of the High Court;
(c)[ `mileage allowance' means the road mileage, allowance at the rate notified by the concerned Director of Transport for Taxi/Autorickshaw.] [Inserted by G.S.R. 194(E), dated 7th November, 1986 (w.e.f. 7th November, 1986)]