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 Uttar Pradesh - Section

Section 17B in The Subsidiary Rules

17B.

(1)A house-rent allowance for a seasonal stay at Naini Tal shall be made at the following rates:Married OfficialsOne month's pay subject to a maximum of Rs. 400 and a minimum of Rs. 125.BachelorsHalf month's pay subject to a maximum of Rs. 200 and a minimum of Rs. 75.
(2)For the purpose of these rules and subject to the provisions of rule 17-C a government servant will be regarded as married if he has drawn travelling allowance for his family for the journey to Naini Tal, under the special travelling allowance rules applicable to the ministerial establishments mentioned in rule 17-A:Provided that a government servant, who at the time of proceeding to the hills, is a bachelor, but subsequently gets married, will be eligible for house rent at married rates for the period of his wife's stay with him at Naini Tal.
(3)The amount of allowance in each case shall be paid in one lump sum in the month of May ordinarily and shall be based on the rate of pay-substantive, temporary or officiating-drawn on April 1, of the year in which the allowance is granted subject to the proviso that, in respect of temporary or officiating appointments the arrangements as existing on April 1, are of not less than three months' duration at Naini Tal. When an arrangement as existing on April 1, is of less than three months' duration, the allowance shall be calculated on substantive pay.In the case of a government servant who is taken to Naini Tal subsequent to the date on which the Secretariate opens there, the allowance shall be based on the rate of pay drawn by him on the date of joining at Naini Tal, provided that the arrangement which necessitates his posting to Naini Tal lasts for not less than three months.Note - A married female government servant is not entitled to house rent allowance at the married rates unless her husband is entirely dependent on her.