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 1] [Entire Act]

State of Rajasthan - Section

Section 4A in The Rajasthan Legislative Assembly (Officers and Members Emoluments and Pension) Act, 1956

4A. Pension and other facilities.

- (1) With effect form [1st April 2017] [Substituted by Raj Act No. 19 of 2012, dated 16.5.2012.] there shall be paid to every person, who has served as a member of the Rajasthan Legislative Assembly for any period upto five years. Whether continuous or not, [a pension of rupees twenty five thousand] [Substituted 'a pension of rupees fifteen thousand' by Rajasthan Act No. 26 of 2017, dated 18.5.2017.] per mensem and [an additional pension of rupees one thousand six hundred] [Substituted 'an additional pension of rupees one thousand two hundred' by Rajasthan Act No. 26 of 2017, dated 18.5.2017.] per mensem for every year or part thereof, whether continuous or not, beyond the aforesaid period of five years :Provided that no such pension shall be paid to any person for the period during which such person was or is in receipt of any salary as Member of Parliament or any State Legislature or from any State Government or the Central Government, or any Corporation owned or controlled by the Central Government or any State Government or any local authority and if any such salary was or is received the payment of pension shall be suspended for that period :Provided further that the salary or remuneration payable to such person for being such member or for holding such office or being so employed, is in any case less than the pension payable to him under this section, such person shall be entitled only to receive the balance as pension under this section :Provided also that pension payable to a person under this section shall be increased by twenty percent if he has attained the age of Seventy years and shall be increased by thirty percent if he has attained the age of eighty years.Explanation I. - In computing the number of years for the purposes of determining pension under this section, the period during which a person has served as a Minister or as an officer as defined in this Act, or both, by virtue of his membership of the Rajasthan Legislative Assembly shall be taken into account.Explanation II. - If the Legislative Assembly is dissolved before the expiration of the period of 5 years, for the purpose of computing the period as Member of the Legislative Assembly the period commencing with the date of the constitution of the Legislative Assembly after the General Election and ending with the date of dissolution, shall be deemed to be five years.Explanation III. - For the purpose of this section, salary includes salary received under this Act and salary received as :-(i)the President or Vice-President or Governor of any State or the Administrator of any Union Territory; or(ii)a Member of the Parliament or any State Legislature; or(iii)a Minister or Deputy-Minister of the Government of India or any State; or(iv)the Chairman or Deputy-Chairman of the Council of States, or the Legislative Council of any State; or(v)the Speaker or Deputy Speaker of the House of the People, or of the Legislative Assembly of any State, (6)Explanation IV. - In computing the amount of pension payable to any person under this section, the amount of pension received by him under the Rajasthan Freedom Fighters Aid Rules, 1959 or under any other rules made on the same subject shall not be taken into account.Explanation V. - In computing the number of years for the purpose of determining pension under this section with respect to a person who is elected to the Legislative Assembly in a bye-election, the period commencing with the date on which such person takes oath of his membership and ending with the date of dissolution of the Assembly shall be deemed to be five years.]
(2)[ With effect from [1st April 2018] [Substituted by Rajasthan Act No. 12 of 2010, dated 29.4.2010.], every person entitled to pension under sub-section (1), subject to rules, if any, made in this behalf by the State Government,-
(a)shall be entitled to reimbursement of any expenditure on account of medical treatment [of himself and his dependent children] [Inserted by Rajasthan Act No. 25 of 2018, dated 1.10.2018.] equivalent to that permissible to the retired officers of class I services of the state Government; and
(b)shall also be entitled to two free non-transferable passes which would entitle him and any other person accompanying him to travel at any time by the Rajasthan State Road Transport Corporation Service on whichever routes it operates, in such class of accommodation and subject to such conditions as may be prescribed.
Provided that where such person is also entitled to any of the aforesaid facilities for the time being as the President, Vice-President, or Governor of any State or the Administrator of any Union Territory or as Member of Parliament or of any other State Legislature or the National Capital Territory of Delhi or from the Central Government or any State Government, or any Corporation owned or controlled by the Central Government or any State Government, or any local authority, under any law or otherwise, he shall not be entitled to that facility to that extent.]
(3)Where a person has served as a Member of Parliament, whether in the House of the People after being chosen by direct election from any territorial constituency in the State of Rajasthan or in the Council of States as a representative of the State, he shall be entitled to one free non-transferable pass which would entitle him to travel at any time by the Rajasthan State Road Transport Corporation service on whichever route it operates, in such class of accommodation and subject to such conditions as are prescribed under sub-section (2).