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 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(3) in The Rajasthan Water (Prevention and Control of Pollution) Rules, 1975

(3)The official members who are residing in Jaipur shall be paid fixed conveyance charge of [Rs. 30/-] [Substituted by Notification dated 8-3-1995, Published in Rajasthan Gazette Extraordinary Part 4-C.] for each meeting. Official members who are not resident in Jaipur shall be paid travelling allowance admissible to them as per the T.A. Rules of the Government concerned.