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 29] [Entire Act]

State of Bihar - Subsection

Section 29(1) in Bihar Real Estate (Regulation and Development) Rules, 2017

(1)The salaries and allowances payable to the Chairperson and Members of the Appellate Tribunal shall be as follows,-
(a)the Chairperson shall be paid a monthly salary equivalent to the last drawn salary by such person, as a Judge of a High Court;
(b)the Member shall be paid a monthly salary equivalent to the salary drawn at the maximum of the scale of pay of Additional Secretary to the Government of Bihar:
Provided that any person who has held a post with the Government, senior than that of Additional Secretary to the Government of Bihar, prior to becoming a Member, he shall be paid a monthly salary corresponding to the post at which he retired.