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 Uttar Pradesh - Section

Section 11 in The U.P. Contract Labour (Regulation Abolition) Rules, 1975

11. Allowances of members [Section 5 (3)].

(1)The travelling allowance of an official member shall be governed by the rules applicable to him for journey performed by him on official duties and shall be paid by the authority paying his salary.
(2)The non-official members of the Board shall be paid travelling allowance for attending a meeting of the Board at such rates as are admissible to Class I Officers of the State Government and daily allowance shall be calculated at the maximum rate admissible to Class I Officers of the State Government in their respective places.