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 Telangana - Section

Section 26 in Telangana Advocates' Welfare Fund Act, 1987

26. Power to make rules.

(1)The Government may, by notification, make rules for carrying out the purposes of this Act.
(2)Every rule made under the Act, shall immediately after it is made, be laid before the Legislature of the State if it is in session, and if it is not in session, in the session immediately following, for a total period of fourteen days which may be comprised in one session or in two successive sessions and if, before the expiration of the session in which it is so laid or the session immediately following, the Legislature agrees in making any modification in the rule or in the annulment of the rule, the rule shall, from the date on which the modification or annulment is notified have effect only in such modified form or shall stand annulled, as the case may be; so however that any such modification or annulment shall be without prejudice to the validity of anything previously done under that rule.[Schedule] [Substituted by Act No.1 of 2006.](see section 9 and 16)
Sl.No. Years of Standing Amount Payable
1. 30 Rs. 90,000
2. 29 Rs. 87,000
3. 28 Rs. 84,000
4. 27 Rs. 81,000
5. 26 Rs. 78,000
6. 25 Rs. 75,000
7. 24 Rs. 72,000
8. 23 Rs. 69,000
9. 22 Rs. 66,000
10. 21 Rs. 63,000
11. 20 Rs. 60,000
12. 19 Rs. 57,000
13. 18 Rs. 54,000
14. 17 Rs. 51,000
15. 16 Rs. 48,000
16. 15 Rs. 45,000
17. 14 Rs. 42,000
18. 13 Rs. 39,000
19. 12 Rs. 36,000
20. 11 Rs. 33,000
21. 10 Rs. 30,000
22. 9 Rs. 27,000
23. 8 Rs. 24,000
24. 7 Rs. 21,000
25. 6 Rs. 18,000
26. 5 Rs. 15,000