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 Rajasthan - Section

Section 8 in The Rajasthan Legislative Assembly (Officers and Members Emoluments and Pension) Act, 1956

8. Allowances of Members.

(1)Subject to such conditions and restrictions as may be prescribed, every member of the Legislative Assembly shall be entitled to receive, for his attendance required in connection with his duties, as such member :-
(a)travelling allowance at the prescribed rates in accordance with rules made in that behalf, and
(b)daily allowance at the rate of [one thousand five hundred rupees] [Substituted 'one thousand rupees' by Rajasthan Act No. 26 of 2017, dated 18.5.2017.] per day within the State and [one thousand seven hundred fifty rupees] [Substituted 'one thousand two hundred fifty rupees' by Rajasthan Act No. 26 of 2017, dated 18.5.2017.] per day outside the state subject, however that such allowance shall not be admissible for such period as is in excess of fifteen days in a calendar month except when the Legislative Assembly is in session :
Provided that no sum on account of any such allowance shall be paid to a member before he has made and subscribed the oath or affirmation of his office prescribed by Article 188 of the Constitution :Provided further that until rates are prescribed under clause (a), travelling allowance shall be payable thereunder to the members of the Legislative Assembly at the rates admissible to Government servants of the first class.
(2)Notwithstanding anything contained in the proviso to sub-section (1), every member of the provisional Legislative Assembly of the State formed by virtue of section 28 of the State Reorganisation Act, 1956 (Central Act 37 of 1956) shall be entitled to draw travelling and daily allowances at the rates and in the circumstances specified in sub-section (1) with effect from the appointed day.
(3)Every member shall be entitled to transit facilities to bring his wife or her husband, as the case may be, from the place where such member ordinarily resides to Jaipur and back once during every session of the Rajasthan Legislative Assembly at Government cost in the same class to which the member is entitled to travel.
(4)For the purpose of sub-section (1), a member shall be deemed to have attended a meeting of the Rajasthan Legislative Assembly on any day during any session if after having come to Jaipur to attend such meeting, he or she has been prevented from actually attending it on that day on account of illness or in obedience to an order of a court :Provided that according to the final order of the court the member was not disqualified from attending such meeting on the day on which he or she has been so prevented from attending it by the order of the court.