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]

Union of India - Section

Section 261 in The Navy (Pay And Allowances) Regulations, 1966

261. Condition for recovery.

- When accommodation or allied services or both are provided by the Government the recovery of charge, on account of [licence fee] [Inserted & Omitted by S.R.O. 9(E), dated 19th March, 1974] and allied services shall be effected under the relevant rules for the time being in force.