Section 11(5)(a) in Tamil Nadu National Law School Act, 2012
(a)There shall be paid to the Vice-Chancellor a fixed salary of rupees seventy five thousand along with a special allowance of rupees five thousand per month or such higher salary as may be fixed by the Government from time to time and he shall be entitled without payment of rent to the use of a furnished residence and no charge shall fall on the Vice-Chancellor personally in respect of the maintenance of such residence. He may be entitled to such other perquisites as may be provided by the regulations;