[Cites 0, Cited by 0]
[Section 111]
[Entire Act]
Union of India - Subsection
Section 111(2) in The Central Reserve Police Force Rules, 1955
| Sl.No. | Item of expenditure | Commandant BNs |
| 1 | 2 | 3 |
| 1. | Advance of travelling allowance to Gazetted and Commissioned Officers when proceeding on detachment, in Accordance with paragraph 269(iii) of the Central Government Compilation of the General Financial Rules Vol. I | Full powers provided the cost of travelling is substantial and cannot easily be met by the Officer from his private resources. |
| 2. | Power to sanction advance of pay to members of the Force other than Gazetted and Commissioned Officers When proceeding on detachment Which is expected to last for a Period exceeding two months. | Full powers, subject to (i) the advance shall not exceed one month's pay of the member of the Force; and (ii) that the advance shall be recovered in three equal monthly Installments commencing from the first issue of pay after the drawal of the advance. |
| 3. | Power to grant rewards to Subordinate officers and men of the Force. | UptoRs.100/- in a case or one occasionNote; This limit may be enhanced upto Rs.300/- with the Prior approval of Deputy Inspector General or upto Rs.1000 with the prior approval of Inspector General Subject to budget provision. |
| 4. | Power to sanction temporary imprest for a detachment proceeding on duty from Headquarters. | Uptoa maximum of Rs. 2000/- |