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 6 in The Salaries And Allowances Of Officers Of Parliament Act, 1953

6. Travelling and daily allowances to officers of parliament.

(1)Subject to any rules made in this behalf under section 11, an officer of Parliament shall be entitled to-
(a)travelling allowances for himself and the members of his family and for the transport of his and his family's effects:
(i)in respect of the journey to Delhi from his usual place of residence outside Delhi for assuming office, and
(ii)in respect of the journey from Delhi to his usual place of residence outside Delhi on relinquishing office; and
(b)travelling and daily allowances in respect of tours undertaken by him in the discharge of his official duties, whether by sea, land or air.
(1A)[ A Ministter and any one member of this family accompanying him shall be entitled to travelling allowances in respect of not more than six return journeys performed, during each year, within India, at the same rates at which travelling allowances are payable to such Minister under clause (b) of sub-section (1) in respect of tourns referred to in that clause.Explanation.-For the purposes of this sub-section, "return journey" mears a journey form one place to another place and the return journey form such other place to the first mentioned place.] [Inserted by Act 75 of 1985, s.4,(w.e.f. 26.12.1985)];
(2)Any travelling allowance under this section may be paid in cash or free official transport may be provided in lieu thereof.