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 1] [Entire Act]

Union of India - Subsection

Section 1(1) in The High Court Judges Travelling Allowance Rules, 1956

(1)between places connected by rail
(a)By goods train - any quantity up to the maximum carrying capacity of a wagon and "wagon" means a 4-wheeler wagon only;
(b)By passenger train or by road - the mileage allowance will be limited to the amount chargeable for 6000 kilograms by goods train;